IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 443 of 2007(S)
1. GLADYS D'CRUZ, W/O.LATE D'CRUZ,
... Petitioner
Vs
1. V.RAJU, (FATHER'S NAME AND AGE NOT
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/03/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Cont.Case(Civil) No.443 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 29th March, 2007
JUDGMENT
It is submitted on behalf of the Standing Counsel for the
respondent-Corporation that in pursuance to Annexure-A1 judgment,
stop memo was issued to the party respondent. But it was noticed
that even before stop memo was issued, the party respondent had
completed construction of the building to a very considerable extent.
Subsequently, notice has been issued to both sides on the complaint
submitted by the petitioner and a hearing was conducted on
19.3.2007. Under these circumstances, I am of the view that it is too
early to initiate contempt action against the respondent. The
Contempt of Court Case will stand disposed of directing the
respondent-Corporation to pass orders on the basis of the hearing
already conducted on 19.3.2007 and communicate the orders to both
sides. Till such time orders are passed and communicate the orders
to the parties, the respondent-Corporation will not issue completion
certificate.
srd PIUS C.KURIAKOSE, JUDGE