IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 350 of 2009(S)
1. DEVIKARANI, AGED 46 YEARS,
... Petitioner
Vs
1. K.V.SOMANATHAN, AGED ABOUT 46,
... Respondent
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/06/2009
O R D E R
ANTONY DOMINIC, J.
================
Contempt Case (Civil) NO. 350 OF 2009 (S)
==============================
Dated this the 8th day of June, 2009
J U D G M E N T
The allegation in this petition is regarding the non
compliance of the judgment of this Court in WP(C) No.2863/09
where this Court had directed to pass orders on Ext.P2 filed by the
petitioner seeking to get the property mentioned therein mutated
and for acceptance of tax.
2. Learned Government Pleader has obtained
instructions, which states that the respondent could not pass
orders as directed on account of the alleged non co-operation of
the other two legal heirs of the thandapper holder. It is also
stated that this fact has been intimated to the petitioner vide
letter NO.B7-4375/09 dated 23.3.2009 of the Additional Tahsildar,
Pathanapuram.
3. In view of the instruction to the aforesaid effect, I do
not find any willful disobedience of the direction in the judgment
warranting further proceedings.
COC No.350/09
:2 :
Therefore, this petition is closed leaving it open to the
petitioner to pursue her legal remedies.
ANTONY DOMINIC, JUDGE
Rp