High Court Kerala High Court

Joseph vs Muhammed Hussain on 26 October, 2010

Kerala High Court
Joseph vs Muhammed Hussain on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 424 of 2010(S)


1. JOSEPH, S/O.LATE IYPE THOMAS,
                      ...  Petitioner

                        Vs



1. MUHAMMED HUSSAIN, NAME OF THE FATHER
                       ...       Respondent

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/10/2010

 O R D E R
                       P.N. RAVINDRAN, J.
                    -------------------------------
                 Cont. Case (C) No.424 of 2010
                    -------------------------------
           Dated this the 26th day of October, 2010

                          J U D G M E N T

This contempt case is filed alleging that the directions

issued by this Court in Annexure-A2 judgment in O.P.No.32524 of

2000 have not been complied with. The learned Government Pleader

appearing for the respondents has produced along with memo dated

19.10.2010, a copy of the G.O.(Rt) No.4569/2010/RD dated

30.9.2010. By the said order, the Government have sanctioned

disbursement of the compensation awarded to the petitioner. In the

light of the said Government order, the petitioner cannot have any

subsisting grievance. The contempt case is accordingly closed without

prejudice to the right of the petitioner to take appropriate steps to

withdraw the amount of compensation pursuant to the aforesaid

Government order dated 30.9.2010.

P.N. RAVINDRAN,
JUDGE.

nj.