High Court Kerala High Court

Ammini Joseph vs Mrs.Daisy Abraham on 12 July, 2007

Kerala High Court
Ammini Joseph vs Mrs.Daisy Abraham on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1306 of 2006(S)


1. AMMINI JOSEPH, W/O.LATE K.JOSEPH,
                      ...  Petitioner

                        Vs



1. MRS.DAISY ABRAHAM, (AGE AND HUSBAND'S
                       ...       Respondent

                For Petitioner  :SRI.ABRAHAM VAKKANAL

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/07/2007

 O R D E R


                       H.L. DATTU, C.J.  &   K.T. SANKARAN, J.

                       ----------------------------------------------------------

                              Cont. Case (C) No. 1306 of 2006

                      -----------------------------------------------------------

                          Dated, this the  12th day of July, 2007


                                            JUDGMENT

H.L. DATTU, CJ.

The learned counsel appearing for the respondent informed us that

pursuant to the orders passed by this court in W.A.No.1402 of 2004 dated 5th

January, 2005, they have passed appropriate orders dated 17.11.2006. A copy

of the said order is also produced before us.

2. Having gone through the orders passed by this court, the allegations

made in the contempt petition and the orders passed by the respondent dated

17.11.2006, we are of the opinion that there is substantial compliance of the

orders and directions issued by this court. Therefore this contempt proceedings

need not be proceeded further. It is accordingly dropped. Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

mt/