High Court Kerala High Court

K.S.Thajuddhin vs A.Sheeja on 25 April, 2008

Kerala High Court
K.S.Thajuddhin vs A.Sheeja on 25 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 966 of 2008()


1. K.S.THAJUDDHIN,
                      ...  Petitioner
2. SHOBNA THAJUDDHIN,

                        Vs



1. A.SHEEJA, AGED 40,
                       ...       Respondent

2. KARAVARUM GRAMA PANCHAYATH,

3. THE ENVIRONMENTAL ENGINEER,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/04/2008

 O R D E R
        C.N.RAMACHANDRAN NAIR & S.SIRI JAGAN, JJ.
                       -------------------------
                       W.A. No. 966 of 2008
                   ---------------------------------
              Dated, this the 25th day of April, 2008

                           J U D G M E N T

Ramachandran Nair, J.

The prayer is for grant of further time for complying with the

directions contained in the judgment. The appellants have not

stated concrete steps taken by them in implementing the directions

contained in the judgment. Therefore, in the normal course, time

applied for by the appellants should not be granted. However,

having regard to the nature of the work to be done, we extend the

time for compliance with the judgment till 30/05/2008, failing

which, the respondents will bring the matter before the notice of

this Court for taking contempt action against the appellants.

This writ appeal is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(S.SIRI JAGAN, JUDGE)

jg