High Court Kerala High Court

Sudha T.M. vs N.Murukan Achary on 21 November, 2006

Kerala High Court
Sudha T.M. vs N.Murukan Achary on 21 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1276 of 2006(S)


1. SUDHA T.M., W/O.BALAKRISHNAN,
                      ...  Petitioner
2. JAYASREE P.R., W/O.K.S.PRADEEPKUMAR,
3. SINDHU M.NARAYANAN, W/O.A.N.MANOJ,
4. SINDHU O.V., W/O.K.C.SASIDHARAN,

                        Vs



1. N.MURUKAN ACHARY, S/O NOT KNOWN TO
                       ...       Respondent

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/11/2006

 O R D E R
                V.K. BALI, C.J.   &   S.SIRI JAGAN, J.

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

                       Cont.Case (C) No.1276 of 2006

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

            Dated, this the  21st  day of  November,  2006


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

Mr.T.B.Hood, learned Government Pleader on instructions

and also on the basis of an order dated 18.11.2006, which is

placed on record in the case, states that the direction contained

in the order said to have been violated has already been complied

with. In view of the statement made by the learned Government

Pleader this contempt matter is closed.

V.K. BALI,

CHIEF JUSTICE.

S.SIRI JAGAN,

JUDGE.

vns