Kerala High Court
V.C.Uthaman vs Ms.Mini Antony on 20 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1863 of 2008(S)
1. V.C.UTHAMAN, BUNGLOW PARAMBIL,
... Petitioner
2. V.C.SAMBASIVAN, KOLLERYPARAMBIL,
Vs
1. MS.MINI ANTONY, AGED AND FATHER NAME
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :20/03/2009
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
Contempt of Court Case No.1863/2008 in
W.P.(c).No. 16571 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of March , 2009
JUDGMENT
It is submitted by Sri.K.Anand, learned standing counsel for the
Corporation that in view of the order of status quo passed by the
Division Bench of this court in W.A.No.195/2009, the respondent is
not in a position to comply with the directions immediately. I accept
the above submission and close the contempt of court case giving
liberty to the petitioner to move again, if necessary, after the writ
appeal is disposed of .
PIUS.C.KURIAKOSE
JUDGE
sv.