Kerala High Court
Sumathy P.V. vs Smt. K.K.Syamala on 27 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 231 of 2007(S)
1. SUMATHY P.V., D/O. GOPINATHAN,
... Petitioner
Vs
1. SMT. K.K.SYAMALA,
... Respondent
For Petitioner :SRI.M.S.UNNIKRISHNAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice A.K.BASHEER
Dated :27/03/2007
O R D E R
A.K. BASHEER, J.
--------------------------
Cont. Case (C). NO. 231 OF 2007
---------------------
Dated this the 27th day of March, 2007
J U D G M E N T
Learned Government Pleader submits that the amount
payable to the petitioner has already been disbursed. However,
learned counsel for the petitioner has got reservation about the
quantum of liability fixed against her.
2. It is made clear that it will be open to the petitioner to
pursue the remedy available to her in accordance with law.
Hence this Contempt Case (Civil) is closed in the above terms.
A.K. BASHEER, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
21st DECEMBER, 2006