IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1146 of 2005(S)
1. SMT. K.KAMALAKSHY, AGED 55 YEARS,
... Petitioner
Vs
1. SUNITHA, AGED 32 YEARS,
... Respondent
2. V.K. RAMAKRISHNAN, AGED 65 YEARS,
For Petitioner :SRI.P.KURUVILLA JACOB
For Respondent :SRI.S.D.ASOKAN
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/10/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Contempt Case (Civil)No. 1146 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of October, 2009
JUDGMENT
Basheer, J.
When this Contempt Case is taken up for consideration
today, it is brought to our notice that a sum of Rs.1,06,994/-
(Rupees One lakh six thousand nine hundred and ninety four
only) has been paid by the respondent Society at the
intervention of the Joint Registrar(General), Kottayam who is
present in Court. He submits that he and his predecessor
have advanced the requisite fund to the Society which has
undertaken to reimburse the same to them after disposal of
the property belonging to the said society.
2. Any how, the learned counsel for the petitioner
submits that the petitioner has received the entire sum and
that there is no further monetary claim against the Society.
The receipt issued by the petitioner has been produced along
with the affidavit filed by the Joint Registrar. In that view of
CCC No.1146 OF 2005
-:2:-
the matter, the Contempt Case is closed. Respondents are
discharged.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb