High Court Kerala High Court

Sudevan V.D. vs Mrs.Lalu on 6 August, 2010

Kerala High Court
Sudevan V.D. vs Mrs.Lalu on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 804 of 2010(S)


1. SUDEVAN V.D., S/O.DASAN, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. MRS.LALU, D/O.APPUKUTTAN, AGE 38 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.BABU JOSEPH KURUVATHAZHA

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/08/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                       COC No.804 of 2010
             ---------------------------------
             Dated, this the 6th day of August, 2010

                          J U D G M E N T

According to the respondent, the issue pertaining to the

regularisation of the tower constructed by the petitioner is now

pending before the Government as per Ext.R1(c). In view of this, I

do not think that a case of willful disobedience has been made out

warranting further proceedings.

Be that as it may, taking into account the complaint of the

petitioner that he has not been communicated of Ext.R1(c), it is

directed that within ten days from today, a copy of Ext.R1(c) shall be

communicated to the petitioner for him to seek his further

remedies.

This contempt of court case is closed.

(ANTONY DOMINIC, JUDGE)
jg