High Court Kerala High Court

Mr. Abdul Basheer vs Mr. Salim (Age And Father’S Name … on 26 February, 2008

Kerala High Court
Mr. Abdul Basheer vs Mr. Salim (Age And Father’S Name … on 26 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 176 of 2008(S)


1. MR. ABDUL BASHEER, AGED 37 YEARS,
                      ...  Petitioner
2. MRS.JIMSHA BASHEER, AGED 26 YEARS,

                        Vs



1. MR. SALIM (AGE AND FATHER'S NAME NOT
                       ...       Respondent

2. MRS. SARALA NAIR, AGED 66,

3. MR. R.H.NAIR, AGED 72 YEARS,

4. MRS.BEEJOY NAIR, AGED 30

                For Petitioner  :SRI.P.A.MOHAMMED SHAH

                For Respondent  :SRI.K.RAMAKUMAR (SR.)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :26/02/2008

 O R D E R
                           H.L.Dattu,C.J. & K.M.Joseph,J.

                         ------------------------------------------------

                         Cont.Case (C).No.176 of 2008-S

                         ------------------------------------------------

                      Dated, this the 26th day of February, 2008


                                        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.2379 of 2008 dated 18.01.2008, the

petitioners/complainants are before us in this contempt petition with a request to

initiate appropriate proceedings against the respondents for the so-called

disobedience of the orders and directions issued by this Court.

(2) Since the learned counsel appearing for the petitioners submits that

now that the petitioners have been put back possession of the property involved

in the case, question of taking any cognizance of the contempt petition does not

arise. Therefore, the contempt petition requires to be rejected and it is rejected.

Ordered accordingly.

H.L.Dattu

Chief Justice

K.M.Joseph

Judge

vku/-