High Court Kerala High Court

Elezabath Mathai vs Muhammad on 8 January, 2010

Kerala High Court
Elezabath Mathai vs Muhammad on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 914 of 2009(S)


1. ELEZABATH MATHAI, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. MUHAMMAD, AGED 45 YEARS (APPROX),
                       ...       Respondent

                For Petitioner  :SRI.N.ANILKUMAR

                For Respondent  :SRI.SHAIJAN C.GEORGE

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/01/2010

 O R D E R
                PIUS C. KURIAKOSE, J.
       ------------------------------------------------------------
       Contempt of Court Case (civil) No.914 of 2009
       ------------------------------------------------------------
             Dated this the 8th day of January, 2010

                            JUDGMENT

The direction under Annexure-I to the

respondent/Panchayath was to forward the papers to

District Collector. Now the respondent has filed an

affidavit in which they have expressed their inability to

comply with the direction on the reason that the

papers are not traceable. Under the above

circumstances, I direct the respondent to obtain

certified copies of the papers from this Court and

forward those certified copies to the District Collector

so that there will be substantial compliance with the

direction. The respondent shall comply with this

direction within a month from today.

The Contempt of Court Case is closed for the

Contempt of Court Case (civil) No.914 of 2009 -2-

time being in view of the above directions.

PIUS C. KURIAKOSE
JUDGE
kns/-