IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1399 of 2010(S)
1. P.P.SUGATHAN, S/O. LATE PRABHAKARAN,
... Petitioner
Vs
1. RAMANI, (NAME OF HUNBAND NOT KNOWN
... Respondent
2. SOBANA (NAME OF HUSBAND NOT KNOWN)
For Petitioner :SRI.T.B.THANKAPPAN
For Respondent :SRI.C.E.UNNIKRISHNAN,SC,COCHIN DEV.BOAR
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :13/12/2010
O R D E R
J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
------------------------------------------
Cont. Case (C) No.1399 of 2010
------------------------------------------
Dated this the 13th day of December, 2010
JUDGMENT
Ramachandra Menon, J.
This contempt case has been filed alleging wilful disobedience
with regard to the directions given by this Court by order dated 3.6.2010 in
I.A.No.1220 of 2010 in D.B.P.No.60 of 2009.
2. The learned counsel for the respondent submits that the
direction given by this Court has already been complied with and the due
amount has already been released which has been accepted by the
petitioner as well. Learned counsel also submits that a statement in this
regard has been filed also expressing regret in respect of the delay occurred
which was only because of the procedural and administrative exigencies.
Learned counsel appearing for the petitioner submits that the amount has
already been received and therefore no further orders are required.
Accordingly the contempt case is closed.
J.Chelameswar,
Chief Justice
P.R.Ramachandra Menon,
Judge
vns