IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1289 of 2008(S)
1. MINIMOL.P.B,
... Petitioner
Vs
1. KAMALAMMA,
... Respondent
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/10/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
CONT. CASE (C) NO. 1289 OF 2008
--------------------------------------------
Dated this the 15th October, 2008
JUDGMENT
It is submitted by the learned Government Pleader that the orders
and directions issued by this Court have been complied with by the
respondent and that an order was passed on 25.6.2008. This
submission is recorded and the Contempt of Court Case is closed.
Learned counsel for the petitioner submitted that the order dated
25.6.2008 was not communicated and that is the reason why the
Contempt of Court Case was filed. The learned Government Pleader
handed over a copy of the order to the learned counsel for the petitioner.
(K.T.SANKARAN)
Judge
ahz/