IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 343 of 2010(S)
1. P.K.JOHNKUTTY, AGED 56 YEARS,
... Petitioner
Vs
1. DR.SHERLY MARY JOSEPH. I.A.S,
... Respondent
2. SRI.K.HARIKUMAR, FATHER'S NAME AND AGE
For Petitioner :SRI.K.E.HAMZA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :16/03/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
CONT. CASE(C) NO. 343 OF 2010
--------------------------------------------
Dated this the 16th day of March, 2010
JUDGMENT
This Contempt Case (Civil) has been filed alleging non compliance
of the directions contained in the judgment dated 12.10.2009 in W.P.(C)
No. 26607 of 2010. When the matter came up for admission, the learned
Government Pleader furnished a copy of order No. P5-488/09 dated
16.2.2010, which would reveal that the respondents have complied with
the directions in the judgment in W.P.(C) No. 26607 of 2010.
Recording the factum of issuance of Order No. P5-488/09 dated
16.2.2010, this Contempt Case is closed. However, it is made clear that in
case the petitioner is aggrieved by the said order, he will be at liberty to
challenge the same in appropriate proceedings.
(C.T. RAVIKUMAR, JUDGE)
sp/
2
C.T. RAVIKUMAR, J.
CONT.CASE(C) NO.
343/2010
JUDGMENT
16th March, 2010