IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1203 of 2010(S)
1. DR.SUSAN MATHEW,W/O.ARONS V.CHERUSSERY
... Petitioner
Vs
1. SMT.SHEELA THOMAS, FATHER'S NAME AND
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
Contempt Case No.1203 of 2010
-------------------------------
Dated this the 29th day of November, 2010.
J U D G M E N T
It is alleging the inordinate delay, in not taking any steps,
in pursuance to the directions in Annexure-III judgment, this
contempt case has been filed. However, the learned
Government pleader has pointed out that, challenging the order
issued by the University, in pursuance to the directions in the
afore said judgment, the government have filed W.P.(C)
No.35223/10 and that the University order has been stayed on
24.11.2010. Such being the situation, there cannot be any non-
compliance of the directions.
Therefore, this contempt case is closed leaving it open to
the petitioner to seek order in the pending writ petition.
ANTONY DOMINIC,
Judge.
ami/