High Court Kerala High Court

K.N.Krishnakumar vs Muraleedhara Warrier on 15 March, 2010

Kerala High Court
K.N.Krishnakumar vs Muraleedhara Warrier on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 356 of 2010(S)


1. K.N.KRISHNAKUMAR,
                      ...  Petitioner

                        Vs



1. MURALEEDHARA WARRIER,
                       ...       Respondent

                For Petitioner  :SRI.R.DIVAKARAN

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :15/03/2010

 O R D E R
                       P.R. RAMAN, Ag. C.J. &
                 C .N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                  Cont. Case (C) No. 356 OF 2010
                 --------------------------------------------
                Dated this the 15th day of March, 2010

                              JUDGMENT

Raman, Ag. C. J.

Alleging non-compliance of the directions contained in WPC

9697 of 2009 this Contempt Case is filed. After going through the

report of the Ombudsman, we find most of the prayers have already

become infructuous and respondents 4 and 5 resigned from Kshethra

Kshema Samithi. The remaining prayer was to call for the interim

report from the auditors. In that regard, it was directed that Devaswom

may request the chartered accountant duly appointed to file a report

within six months and place the same before the Ombudsman. As such

no direction is given. In the circumstances, we find no merit in the

Contempt case. Contempt case is dismissed.

(P.R. RAMAN)
Ag. Chief Justice

(C.N.RAMACHANDRAN NAIR)
Judge.

kk

2