Kerala High Court
Devasia Nedumpara vs Mohankumar on 16 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CCC.No. 572 of 2000(S)
1. DEVASIA NEDUMPARA
... Petitioner
Vs
1. MOHANKUMAR
... Respondent
For Petitioner :SRI.GEORGE MECHERIL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/10/2008
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
C.C.C. No.572 of 2000
----------------------------------------------
Dated 16th October, 2008.
J U D G M E N T
Kurian Joseph, J.
In view of the steps already taken by the State
Government to get the required amounts sanctioned from the
Central Government, it is submitted that no orders are required in
the Contempt of Court Case since there is no wilful disobedience
on the part of the respondent. It is hence closed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH &
K.T.SANKARAN, JJ
———————————————-
C.C.C. No.572 of 2000
———————————————-
J U D G M E N T
Dated 16th October, 2008.