IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 584 of 2008(S)
1. ELSY JOHN, AGED 49 YEALRS, W/O.LATE.
... Petitioner
Vs
1. T.C.JOSHI, AGE NOT KNOWN TO THE
... Respondent
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/06/2008
O R D E R
V.GIRI,J.
-------------------------
Cont. Case No.584 of 2008
--------------------------
Dated this the 2nd June, 2008
O R D E R
Learned counsel represented for the Assistant
Solicitor General of India prays that the matter may be
posted on 13.6.2008 to enable her to report whether the
respondent has complied with the directions contained in
the judgment. I reminded the counsel on the fact that
the Judgment -Annexure A is dated 26.9.2007. Two
months time was granted from the date of receipt of the
copy of judgment to the respondents to pass orders in
terms of the judgment. Extension was later granted at the
instance of respondents. Contempt Case was instituted
on 4.4.2008 pointing out that judgment ought to have
been implemented on or before 12.3.2008. On 7.4.2008,
the case was posted on 11.4.2008 as per the request of
the counsel for the respondent. Apparently, the matter
was not taken up and it was then taken on 23.5.2008 and
the following order was passed.
Cont. Case No.584 of 2008
2
“Standing counsel for the respondent seeks
further time to get instructions. Instructions will
be positively obtained by 9.6.2008 as to whether
the direction contained in Annexure A has been
complied with. If not, the reasons for the delay
in the compliance of the same shall be
ascertained. Post on 9.6.2008.
The case comes up today. Even on this date,
compliance as such the directions contained in the
judgment have not been reported. The case is posted on
13.6.2008 referring to the request made by the counsel for
the respondent.
Hand over.
(V.GIRI, JUDGE)
ma
Cont. Case No.584 of 2008
2
Cont. Case No.584 of 2008
2