IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1570 of 2008(S)
1. DOLY.J., D/O.LALITHAMMA, AGED 34,
... Petitioner
2. JOLY.T., D/O.LEVI BAI, AGED 34
3. ARUN DUTT.S, S/O.SATHEESHCHANDRANATH,
4. SREEKUMAR, S/O.BALAKRISHNA PILLAI, AGED
Vs
1. M.SUBAIR, AGED 54,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/11/2008
O R D E R
V.GIRI, J.
-------------------------
C.O.C.No.1570 of 2008 S
-------------------------
Dated this the 26th day of November, 2008.
JUDGMENT
Counsel for the respondent submits that
the direction contained in the judgment has
been complied with. An order has been passed
in this regard on 14.11.2008. A copy of the
order has been made available for my perusal.
In the result, the Contempt of Court Case
is closed without prejudice to the right of
the petitioners to take appropriate action in
relation to the order dated 14.11.2008 and the
claim originally made in W.P.(C)No.13598/08.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge