Kerala High Court
Muhammdali vs Sri.Jose Paul on 13 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1384 of 2010(S)
1. MUHAMMDALI, AGED 47,
... Petitioner
Vs
1. SRI.JOSE PAUL,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :13/01/2011
O R D E R
C.T. RAVIKUMAR, J
- - - - - - - - - - - - -- - - - - - - - - - - - - - - -
Cont.Case (C) No.1384 of 2010
in
W.P.(C)No.30207 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of January, 2011
J U D G M E N T
The above captioned contempt petition has been
filed alleging non-compliance with the directions of this Court
in Annexure I judgment dated 1.10.2010. An affidavit has
been filed on behalf of the respondent. Along with the
affidavit, the respondent has produced Annexure R1(a) and
submits that all directions of this Court had been complied
with. In view of the above position, this contempt petition is
closed. However, it will be open to the petitioner to challenge
Annexure R1(a) in case he is aggrieved by the same, in
appropriate proceedings.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma //True copy//
P.A to Judge