Kerala High Court
A.G.Bhavani vs Shri.P.O.Paul on 9 April, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 473 of 2010(S)
1. A.G.BHAVANI,AGED 62 YEARS,
... Petitioner
Vs
1. SHRI.P.O.PAUL
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/04/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Cont. Case (C) No. 473 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th day of April, 2010.
J U D G M E N T
The petitioner alleges non-compliance with the directions in
Annexure A1 judgment, whereby the amounts deposited by the
Kerala State Electricity Board before the Controlling Authority under
the statutory Act were directed to be disbursed to the petitioner . The
learned Government Pleader submits that he has been instructed that
the party has been directed to appear before the Controlling Authority
to collect the same and that the amounts would be disbursed
immediately on the petitioner appearing before the Controlling
Authority. This is recorded and the contempt case is closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.