High Court Kerala High Court

Rev. Fr. James Ottethegumkal vs P.J. Thomas I.A.S on 24 July, 2007

Kerala High Court
Rev. Fr. James Ottethegumkal vs P.J. Thomas I.A.S on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 717 of 2005(S)


1. REV. FR. JAMES OTTETHEGUMKAL, AGED 69,
                      ...  Petitioner

                        Vs



1. P.J. THOMAS I.A.S.,
                       ...       Respondent

2. M.R. UNNI, AGED 46,

                For Petitioner  :SRI.BABU VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/07/2007

 O R D E R
                               H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

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

                                           Cont.Case (C)No.717 of 2005

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

                               Dated, this the   24th    day of July,  2007


                                               JUDGMENT

H.L.Dattu, C.J.

Learned counsel appearing for the complainant would submit that the

orders and directions issued by this Court in Annexure P3 judgment have now

been complied with by the respondent.

2. In view of this development, as on today, the relief sought for by the

complainant in this contempt petition does not survive for consideration of this

Court. Therefore, the contempt proceedings are dropped.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns