Kerala High Court
P.K.Bindu vs Kumari.G.Prema on 11 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1170 of 2008(S)
1. P.K.BINDU, AGED 34 YEARS,
... Petitioner
Vs
1. KUMARI.G.PREMA, W/O.DR.THAMPI,
... Respondent
For Petitioner :SRI.S.RAMESH BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :11/02/2009
O R D E R
V.GIRI, J
-------------------
C.O.C.1170/2008
--------------------
Dated this the 11th day of February, 2009
JUDGMENT
Mr.Ramesh Babu, learned counsel for the
petitioner submits that Mr.Hareesh, who is stated to
have handed over a copy of the order to the
respondent as stated in paragraph 5 of the Contempt
of Court case, is not available and he is employed
elsewhere.
2. The disputed question as to whether the order
was actually handed over, by Mr.Hareesh cannot
appropriately be decided in this proceedings.
3. In the circumstances, Contempt of Court case is
closed without prejudice to the contentions of the
petitioner.
V.GIRI,
Judge
mrcs