IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1437 of 2008(S)
1. ISHA ATHUL ISLAM TRUST, REPRESENTED
... Petitioner
Vs
1. K.ASHRAF, AGED 43 YEARS,
... Respondent
For Petitioner :SRI.A.A.ABUL HASSAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :07/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Cont. Case (C) No.1437 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of October 2008
JUDGMENT
H.L.DATTU, C.J.
Sri.T.M.Abdul Latiff, learned counsel, takes notice for respondent/contemnor.
2. The learned counsel for the respondent, on instructions, would submit, that,
the respondent will comply with the undertaking given by him before this Court in
C.R.P.No.919/07 within a month’s time from today. Learned counsel further submits
that he will remit the monthly rent of the building also within a weeks’ time from
today and also submits that he shall not seek for any extension of time.
3. Placing on record the statement of Sri.T.M.Abdul Latiff, in our opinion, we
need not have to keep this Contempt Petition on board. Accordingly, we close this
Contempt Petition. Liberty is reserved to the complainant to approach this Court, if
need arises in future.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
jes