IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1347 of 2007(S)
1. MEERA RANI,PROGRAMME EXECUTIVE,
... Petitioner
Vs
1. LALI,AGED 58,S/O. NOT KNOWN TO THE
... Respondent
2. MURALEEDHARAN AGED 58,S/O.NOT KNOWN TO
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/09/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
Cont.Case (C) No.1347 of 2007
------------------------------------------
Dated, this the 24th day of September, 2007
JUDGMENT
H.L.Dattu, C.J.
Alleging that the respondents have disobeyed the orders and directions
issued by this Court in W.P.(C) No.25940 of 2007, the respondent in the writ
petition has filed the present contempt petition.
2. In the contempt petition it is stated that the respondents, after the
disposal of the writ petition, have passed order dated 17.9.2007 and that order
according to the complainant, is in violation of the orders and directions issued
by this Court.
3. Sri.P.Parameswaran Nair, learned counsel appearing for the
contemnors/respondents would submit that the respondents have already
withdrawn the order dated 17.9.2007.
4. In view of this development, in our opinion, we need not have taken
cognizance of this complaint filed by the complainant. However, the
respondents shall comply with the orders and directions issued by this Court
while disposing of the writ petition, in a week’s time from today.
5. Registry is directed to furnish a carbon copy of this order to both the
learned counsel.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns