High Court Kerala High Court

Anusha A.V. vs Shri.Kuruvila John on 20 May, 2010

Kerala High Court
Anusha A.V. vs Shri.Kuruvila John on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 88 of 2010(S)


1. ANUSHA A.V., AGED 18, D/O.O.ALBERT,
                      ...  Petitioner

                        Vs



1. SHRI.KURUVILA JOHN, AGED (NOT KNOWN TO
                       ...       Respondent

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/05/2010

 O R D E R
          J.Chelameswar, CJ. & P.N.Ravindran, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Contempt Case (Civil) No. 88 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 20th day of May, 2010

                              JUDGMENT

Ravindran, J.

Smt.K.Meera, learned Senior Government Pleader appearing

for the respondent submits that pursuant to the order passed by

this Court on 25.03.2010, the Government have issued GO(Rt)

No.763/2010/H.Edn. dated 16.04.2010. A copy of the said

Government order was also made available to us by the learned

Government Pleader and the same is incorporated in the records.

None appears for the petitioner. On going through the

Government order dated 16.04.2010 and after hearing the

learned Government Pleader, we are of the considered opinion

that no further orders are called for in this Contempt Case. It is

accordingly closed.

J.Chelameswar,
Chief Justice.

P.N.Ravindran,
Judge.

ttb