IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 155 of 2010(S)
1. ANTONY JOE KINGSLEY FERNANDEZ,
... Petitioner
Vs
1. M.R.UNNI (FATHER'S NAME AND AGE
... Respondent
2. RAJAN GURUKKAL (FATHER'S NAME AND
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :04/03/2010
O R D E R
P.R. RAMAN, Ag. C.J. &
C .N. RAMACHANDRAN NAIR, J.
--------------------------------------------
Cont. of Court Case No. 155 OF 2010
--------------------------------------------
Dated this the 4th day of March, 2010
JUDGMENT
Raman, Ag. C. J.
This Contempt Petition is filed alleging non-compliance of
Annexure A judgment. As per Annexure A judgment, after setting
aside the order passed by the Vice Chancellor, the University was
directed to pass appropriate orders and left open all the contentions
raised by the appellant in the Writ Appeal. The complaint of the
petitioner is that University has not passed orders. Standing counsel
appearing for the University has produced before us the fax message
received from the University informing that decision has been taken by
the University and the decision is to the following effect:
The University is willing to honour the sale deed by paying
the balance consideration, i.e., Rs. 50 lakhs only to be paid
as agreed earlier. As there is no legal heir proved beyond
doubt by a competent court, the amount can be entrusted to
the State if order to that effect is issued by the Court. The
delay in this case was on account of factors beyond the
control of the University. The rival claimants including theC0C 155/2010 2
petitioner in the contempt case are not prepared to produce
the order of the court to substantiate their claim of rightful
heirship to the estate of the deceased, Fr. Cyriack
Puthenpura.
Standing counsel submitted that copy of the order will be served by the
respondent on the petitioner within two weeks from today. In the
above circumstances, Contempt case is closed.
(P.R. RAMAN)
Ag. Chief Justice
(C.N.RAMACHANDRAN NAIR)
Judge.
kk C0C 155/2010 3