High Court Kerala High Court

Santhamma vs K.G.Venunathan (Age & Father’S on 12 January, 2011

Kerala High Court
Santhamma vs K.G.Venunathan (Age & Father’S on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1546 of 2010(S)


1. SANTHAMMA, W/O.VIJAYAN,
                      ...  Petitioner

                        Vs



1. K.G.VENUNATHAN (AGE & FATHER'S
                       ...       Respondent

                For Petitioner  :SRI.VINOD J.DEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/01/2011

 O R D E R
                     ANTONY DOMINIC, J.
                       -------------------------
                 Cont.Case No.1546 of 2010
                      --------------------------
              Dated this the 12th January, 2011

                         J U D G M E N T

By judgment dated 14th September, 2010 the writ

petition No.28372/2010 was disposed of directing that

necessary action shall be taken on Ext.P3 application of the

petitioner for survey and demarcation of the property with

notice to the parties. It is complaining of non-compliance

with the above, the writ petition is filed.

2. Learned Government Pleader, on instructions,

submits that in pursuance to the directions in the

judgment, notice was issued to the parties to appear on

30.10.2010. It is stated that on that day, in spite of the fact

that the petitioner did not appear,the surveyor and chain

men went to the spot i According to the learned

Government Pleader, because the petitioner did not co-

operate with the surveyor, the survey could not be carried

out. It is stated that subsequently notice was again issued

requiring the parties to appear on 30.12 2010. It is

submitted that therefore action on Ext.P3 is being

continued and that the same will be completed provided

Cont.Case No.1546 of 2010
2

the petitioner co-operates with the authorities.

3. Now that action is being taken as above, I do not

think that any disobedience has been committed

warranting the proceedings under the Contempt of Courts

Act. Therefore, recording the submission as above

directing that the action shall be concluded, as

expeditiously as possible.

Accordingly, the contempt case is closed.

ANTONY DOMINIC
JUDGE
ma

Cont.Case No.1546 of 2010
3