High Court Kerala High Court

K.M.Devassia vs Smt. Sharmila Mary Joseph on 27 July, 2007

Kerala High Court
K.M.Devassia vs Smt. Sharmila Mary Joseph on 27 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 805 of 2007(S)


1. K.M.DEVASSIA, S/O. MATHAI,
                      ...  Petitioner

                        Vs



1. SMT. SHARMILA MARY JOSEPH,
                       ...       Respondent

                For Petitioner  :SRI.S.JAYAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :27/07/2007

 O R D E R
                     PIUS C. KURIAKOSE, J.
                 ----------------------------------
                    C.O.C. NO. 805 of 2007
                 ----------------------------------
            Dated this the 27th day of July , 2007

                           JUDGMENT

No steps have been taken so far. But the learned

counsel for the petitioner submits that on 21.6.2007, the District

Collector has complied with the direction by passing an order

against the petitioner. It is open to the petitioner to challenge

that order in separate proceedings.

With the above observations, this Contempt of Court Case

closed.

PIUS C. KURIAKOSE,
JUDGE.

Dpk