Meera Rani vs Lali on 24 September, 2007

0
52
Kerala High Court
Meera Rani vs Lali on 24 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1347 of 2007(S)


1. MEERA RANI,PROGRAMME EXECUTIVE,
                      ...  Petitioner

                        Vs



1. LALI,AGED 58,S/O. NOT KNOWN TO THE
                       ...       Respondent

2. MURALEEDHARAN AGED 58,S/O.NOT KNOWN TO

                For Petitioner  :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/09/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN, J.
                            ------------------------------------------
                            Cont.Case (C) No.1347 of 2007
                            ------------------------------------------
                     Dated, this the 24th day of September, 2007

                                    JUDGMENT

H.L.Dattu, C.J.

Alleging that the respondents have disobeyed the orders and directions

issued by this Court in W.P.(C) No.25940 of 2007, the respondent in the writ

petition has filed the present contempt petition.

2. In the contempt petition it is stated that the respondents, after the

disposal of the writ petition, have passed order dated 17.9.2007 and that order

according to the complainant, is in violation of the orders and directions issued

by this Court.

3. Sri.P.Parameswaran Nair, learned counsel appearing for the

contemnors/respondents would submit that the respondents have already

withdrawn the order dated 17.9.2007.

4. In view of this development, in our opinion, we need not have taken

cognizance of this complaint filed by the complainant. However, the

respondents shall comply with the orders and directions issued by this Court

while disposing of the writ petition, in a week’s time from today.

5. Registry is directed to furnish a carbon copy of this order to both the

learned counsel.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE
vns

LEAVE A REPLY

Please enter your comment!
Please enter your name here