High Court Kerala High Court

P.R.Sarala vs V.R. Padmanabhan on 26 June, 2008

Kerala High Court
P.R.Sarala vs V.R. Padmanabhan on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 544 of 2008(S)


1. P.R.SARALA, W/O.ARUNAGIRI, AGED 45 YEARS
                      ...  Petitioner
2. P.K.SHAJI, ASSISTANT GARDNER
3. V. SADASIVAN, PEON
4. P.R. MURALEEDHARAN, PEON
5. T.R. MOHANDAS, DRIVER
6. K.K. SURESH BABU, DRIVER

                        Vs



1. V.R. PADMANABHAN, S/O.RAMAN
                       ...       Respondent

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2008

 O R D E R
                       V.GIRI,J.
                -------------------------
           Cont.Case No. 544 of 2008
                --------------------------
         Dated this the 26th June, 2008

                  J U D G M E N T

In view of the fact that the time for compliance

issued in the judgment is extended up to 10.9.2008

and taking note of the affidavit filed by the

respondents, the contempt of court case is closed

without prejudice to the right of the petitioner to

seek re-opening of the same, if needed.

(V.GIRI, JUDGE)
ma