High Court Kerala High Court

Prescilla Chandramathy vs Sri.P.J.Thomas on 19 December, 2008

Kerala High Court
Prescilla Chandramathy vs Sri.P.J.Thomas on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1711 of 2008(S)


1. PRESCILLA CHANDRAMATHY, W/O.T.GNANALAL,
                      ...  Petitioner

                        Vs



1. SRI.P.J.THOMAS, S/O. P.J. JOSEPH,
                       ...       Respondent

2. SRI.JAMES VARGHESE, (FATHER'S NAME & AGE

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/12/2008

 O R D E R
             J.B.KOSHY, Ag.CJ & THOMAS P.JOSEPH, J.
                ================================
                    C.O.C.No.1711 of 2008 - S
                 ===============================
           Dated this the 19th day of December, 2008.

                         J U D G M E N T

KOSHY, Ag.CJ.

It is submitted by the learned Government Pleader that

posting order was issued on 16.12.2008, posting the petitioner as

HSST (Zoology) in Chalai, Thiruvananthapuram and Annexure A1

judgment was complied with. We record the above submission.

However, we make it clear that if the order is not complied with

later, petitioner can approach this Court and the matter will be

viewed seriously. With the above observation, this contempt

case is closed.

J.B.KOSHY, ACTING CHIEF JUSTICE

THOMAS P.JOSEPH, JUDGE

bkn/-