Kerala High Court
Jnanodayam Sabha vs V.V.Unnikrishnan on 6 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 165 of 2009(S)
1. JNANODAYAM SABHA,
... Petitioner
Vs
1. V.V.UNNIKRISHNAN, 58 YEARS,
... Respondent
For Petitioner :SRI.T.A.NARAYANAN NAIR
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice V.GIRI
Dated :06/03/2009
O R D E R
V.GIRI, J
-------------------
C.O.C.165/2009
--------------------
Dated this the 6th day of March, 2009
JUDGMENT
Respondent in the Contempt of Court case is
present before this Court and he accepts the lapse on
his part in complying with the directions issued by
this Court. I am satisfied that there is no willful
disobedience of the directions of this Court. I also
find that payment of the amount due to the petitioner
has already been effected. Accordingly, Contempt of
Court case is closed.
V.GIRI,
Judge
mrcs