High Court Kerala High Court

E.Krishnadas vs Anilkumar on 29 September, 2008

Kerala High Court
E.Krishnadas vs Anilkumar on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1252 of 2008(S)


1. E.KRISHNADAS, S/O. P.DEVADAS,
                      ...  Petitioner

                        Vs



1. ANILKUMAR, AGE AND FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/09/2008

 O R D E R
                         ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = = =
                  Cont. Case (C) No. 1252 OF 2008 S
                  = = = = = = = = = = = = = = = =


              Dated this the 29th day of September 2008


                           J U D G M E N T

The complaint is regarding the non-compliance of Annexure

A1 judgment by which orders were directed to be passed on the

application made by the petitioner under the Kerala Land Utilisation

Order. By Annexure A4, order has been passed, saying that in view

of the Kerala Conservation of Paddy Land and Wet Land Bill 2007

which was passed by the Legislative Assembly on 24.7.2008 the

respondent is not in a position to pass orders. Virtually by

Annexure A4, the application is rejected.

2. In my view, since order has been passed as per Annexure

A4, the course open to the petitioner is to challenge Annexure A4

order, if he is aggrieved.

3. I do not find that any contempt has been committed

warranting proceedings under the Contempt of Courts Act.

COC is therefore dismissed.

ANTONY DOMINIC
JUDGE
jan/-