Kerala High Court
K.Sathyanadhan vs Mammad Koya on 11 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 148 of 2008(S)
1. K.SATHYANADHAN, S/O.LATE
... Petitioner
Vs
1. MAMMAD KOYA, AGE AND FATHER'S NAME
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/02/2008
O R D E R
PIUS C.KURIAKOSE, J.
-------------------------
COC No. 148 of 2008
---------------------------------
Dated, this the 11th day of February, 2008
J U D G M E N T
An affidavit has been filed by the Secretary of the Panchayat,
wherein it is stated that at the time, when the order was passed by
this Court, the Panchayat was proceeding with construction of an
open air auditorium in the plot, which was obtained by the
Panchayat by virtue of the land acquisition proceedings, and it is
submitted that on receipt of the order, entire work has been
stopped. I do not find any reason not to accept the explanation of
the Panchayat. Accepting this affidavit, I close the Contempt of
Court Case.
(PIUS C.KURIAKOSE, JUDGE)
jg