High Court Kerala High Court

Minimol.P.B vs Kamalamma on 15 October, 2008

Kerala High Court
Minimol.P.B vs Kamalamma on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1289 of 2008(S)


1. MINIMOL.P.B,
                      ...  Petitioner

                        Vs



1. KAMALAMMA,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :15/10/2008

 O R D E R
                            K.T.SANKARAN, J.
                    --------------------------------------------
                  CONT. CASE (C) NO. 1289 OF 2008
                    --------------------------------------------
                   Dated this the 15th October, 2008


                                 JUDGMENT

It is submitted by the learned Government Pleader that the orders

and directions issued by this Court have been complied with by the

respondent and that an order was passed on 25.6.2008. This

submission is recorded and the Contempt of Court Case is closed.

Learned counsel for the petitioner submitted that the order dated

25.6.2008 was not communicated and that is the reason why the

Contempt of Court Case was filed. The learned Government Pleader

handed over a copy of the order to the learned counsel for the petitioner.

(K.T.SANKARAN)
Judge

ahz/