IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1423 of 2009(S)
1. M.RAMACHANDRAN NAIR,
... Petitioner
Vs
1. DR.P.PRABHAKARAN, AGED ABOUT 50 YEARS,
... Respondent
2. MANOJ JOSHI, AGED ABOUT 40 YEARS,
For Petitioner :SRI.SUDHEESH.A.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :18/12/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
.............................................................................
C.O.C. No. 1423 OF 2009
IN
W.P.(C) No. 7055 OF 2006
.........................................................................
Dated this the18th December, 2009
J U D G M E N T
The learned Government Pleader appearing for the
contemnors/respondents submits that the directions given by this
Court vide judgment dated 20th March 2009 in W.P.(C) No.7055
of 2006 have been complied with and that a speaking order (as
per G.O.(Rt)No.3447/2009/H&FWD dated 25.11.2009) has
already been passed and communicated to the party concerned.
A copy of the said order has also been produced with an affidavit
sworn to by the second respondent, which has been filed before
this Court today.
2. After hearing both the sides and going through the
proceedings, this Court finds that the matter does not require to
be proceeded with any further, in view of compliance reported.
With regard to the grievance projected by the petitioner against
C.O.C. No. 1423 OF 2009
2
the order now passed and produced as Annexure-R2(a), stating
that it is not a speaking order and not fully in confirmity with
the directions contained in the judgment, the remedy of the
petitioner (if he is aggrieved) is to challenge the same in
appropriate proceedings, if so advised.
In the above facts and circumstances, this Court finds that
the proceedings need not be pursued any further. Accordingly,
the Contempt Case is closed.
P.R. RAMACHANDRA MENON,
JUDGE.
lk