IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1813 of 2007(S)
1. MARAM VEETTIL SOBHA, W/O. LATE VASU,
... Petitioner
Vs
1. S.M.VIJAYANAND,
... Respondent
2. P.PANKAJAKSHAN PILLAI,
For Petitioner :SRI.K.P.SUDHEER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :14/01/2008
O R D E R
V.GIRI, J
-------------------
Contempt Case (C).1813/2007
--------------------
Dated this the 14th day of January, 2008
JUDGMENT
Learned senior Government Pleader, on instructions,
submits that pursuant to Annexure-A1 judgment, an order
has been passed by the Director of Panchayath on
11.1.2008, rejecting the claim of the petitioner. Copy of
the said order has been served on the learned counsel
appearing for the petitioner as well. In view of the above,
Contempt of Court Case proceedings are dropped. I make
it clear that this will not stand in the way of the petitioner
taking appropriate steps in relation to the order dated
11.1.2008.
V.GIRI,
Judge
mrcs