IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1276 of 2006(S)
1. SUDHA T.M., W/O.BALAKRISHNAN,
... Petitioner
2. JAYASREE P.R., W/O.K.S.PRADEEPKUMAR,
3. SINDHU M.NARAYANAN, W/O.A.N.MANOJ,
4. SINDHU O.V., W/O.K.C.SASIDHARAN,
Vs
1. N.MURUKAN ACHARY, S/O NOT KNOWN TO
... Respondent
For Petitioner :SRI.K.BABU THOMAS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/11/2006
O R D E R
V.K. BALI, C.J. & S.SIRI JAGAN, J.
-------------------------------
Cont.Case (C) No.1276 of 2006
-------------------------------
Dated, this the 21st day of November, 2006
JUDGMENT
V.K.Bali,C.J.(Oral)
Mr.T.B.Hood, learned Government Pleader on instructions
and also on the basis of an order dated 18.11.2006, which is
placed on record in the case, states that the direction contained
in the order said to have been violated has already been complied
with. In view of the statement made by the learned Government
Pleader this contempt matter is closed.
V.K. BALI,
CHIEF JUSTICE.
S.SIRI JAGAN,
JUDGE.
vns