High Court Kerala High Court

K.P.Chandradasan vs Sri.Johny Sebastian on 23 July, 2009

Kerala High Court
K.P.Chandradasan vs Sri.Johny Sebastian on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 432 of 2009(S)


1. K.P.CHANDRADASAN, GOVERNMENT CONTRACTOR,
                      ...  Petitioner

                        Vs



1. SRI.JOHNY SEBASTIAN, AGE AND FATHER'S
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/07/2009

 O R D E R
             S.R.Bannurmath, C.J. & Kurian Joseph, J.
                 ------------------------------------------
                      Cont. Case (C) No.432 of 2009
                 ------------------------------------------
               Dated, this the 23rd     day of July, 2009

                            JUDGMENT

Kurian Joseph, J.

The learned Government Pleader on instruction submits

that the Government has sanctioned the payment and hence the

amount due to the writ petitioner can be disbursed by the

Corporation. The above submission is recorded. Consequently,

there will be a direction to the respondent to disburse the amount

as sanctioned by the Government within ten days from today. The

Government Pleader will hand over a copy of the order passed by

the Government to the learned standing counsel appearing for the

Corporation.

2. In that view of the matter nothing survives in the

contempt case. The non-compliance of the order passed by this

Court is not wilful.

Cont. Case (C)No.432 of 2009

– 2 –

3. A report on the disbursement as above will be filed

before this Court by the respondent within two weeks.

Contempt Case is closed.

S.R.Bannurmath,
Chief Justice

Kurian Joseph,
Judge
vns