High Court Kerala High Court

M/S.Muthoot Pappachan … vs K.P.Jose on 27 January, 2011

Kerala High Court
M/S.Muthoot Pappachan … vs K.P.Jose on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1558 of 2010(S)


1. M/S.MUTHOOT PAPPACHAN CONSULTANCY AND
                      ...  Petitioner

                        Vs



1. K.P.JOSE, AGED 55
                       ...       Respondent

                For Petitioner  :SRI.C.M.STEPHEN

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :27/01/2011

 O R D E R
                M.N. KRISHNAN, J.
          = = = = = = = = = = = = = =
       Contempt Case (C) NO. 1558 OF 2010
        = = = = = = = = = = = = = = =
    Dated this the 27th day of January, 2011.

                    O R D E R

An affidavit is filed by the Assistant

Director of the Regional Office, E.S.I.

Corporation, Kollam stating that orders were

passed on the belief that the case has been

decided by the High Court by dismissing the

appeal. It is made very clear that there is no

intention to violate the orders of the High

Court. It is also submitted that the order

passed had been withdrawn on 30.12.10. It can

be seen from the materials available that once

the appeal was dismissed for default and later

restored. So taking into consideration these

circumstances and the fact that they have no

intention to violate the orders of the Court and

Contempt Case (C) NO. 1558 OF 2010
-:2:-

that as they had withdrawn the order, no further

action is contemplated and therefore the

contempt case is closed.

M.N. KRISHNAN, JUDGE.

ul/-