Kerala High Court
K.M.Devassia vs Smt. Sharmila Mary Joseph on 27 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 805 of 2007(S)
1. K.M.DEVASSIA, S/O. MATHAI,
... Petitioner
Vs
1. SMT. SHARMILA MARY JOSEPH,
... Respondent
For Petitioner :SRI.S.JAYAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :27/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
C.O.C. NO. 805 of 2007
----------------------------------
Dated this the 27th day of July , 2007
JUDGMENT
No steps have been taken so far. But the learned
counsel for the petitioner submits that on 21.6.2007, the District
Collector has complied with the direction by passing an order
against the petitioner. It is open to the petitioner to challenge
that order in separate proceedings.
With the above observations, this Contempt of Court Case
closed.
PIUS C. KURIAKOSE,
JUDGE.
Dpk