IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1155 of 2008(S)
1. MAX KURIAN, KANJIRAVELIL HOUSE,
... Petitioner
Vs
1. MS. JULIA BETSY CABRAL, AGED NOT KNOWN,
... Respondent
For Petitioner :SRI.BIJU BALAKRISHNAN
For Respondent :SRI.ISSAC M.PERUMPILLIL
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/09/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
C.O.C. No. 1155 OF 2008 S
= = = = = = = = = = = = = = = = =
Dated this the 25th day of September 2008
J U D G M E N T
The complaint in this contempt case is that the direction in the
judgment in W.P.(C) No. 17177/08 requiring the respondent to pass
orders on Ext. P3 has not been complied with. In the affidavit filed
by the respondent it is reiterated that in compliance with the
judgment, Ext. P3 has been considered and Annexure R(d) order has
been passed. If that be so, there is no cause for any proceedings
under the Contempt of Courts Act.
2. Now that order has been passed as directed, this petition is
only to be closed, leaving it open to the petitioner to pursue his
remedy if he is still aggrieved. Ordered accordingly.
ANTONY DOMINIC
JUDGE
jan/-