High Court Kerala High Court

Sobhana K. vs Sri.Manoj Joshy on 21 December, 2009

Kerala High Court
Sobhana K. vs Sri.Manoj Joshy on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1436 of 2009(S)


1. SOBHANA K., W/O. RAJAN ATHILAT,
                      ...  Petitioner
2. SAKUNTHALA K., W/O. KUMARAN,
3. PRASANNAKUMARI K., W/O. PRABHAKARAN K.,

                        Vs



1. SRI.MANOJ JOSHY,
                       ...       Respondent

2. DR. K.SHYLAJA,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/12/2009

 O R D E R
                       ANTONY DOMINIC, J.
                 -------------------------
                      COC No.1436 of 2009
            ---------------------------------
           Dated, this the 21st day of December, 2009

                         J U D G M E N T

It is now reported by the learned Government Pleader that an

order has been passed on 07/11/2009 implementing the directions

of the judgment in WP(C) No.27607/2006 dated 25/03/2008.

Therefore, there is no warrant for continuing this proceedings,

except directing the 1st respondent to disburse the benefit of the

order referred to above to the petitioners, at any rate, within six

weeks of receipt of a copy of this judgment.

This contempt of court case is closed accordingly.

(ANTONY DOMINIC, JUDGE)
jg