IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1234 of 2008(S)
1. P.C. JOSEPH, STORE KEEPER(GRADE II)
... Petitioner
Vs
1. BRIG. T.K. SINHA, AGED ABOUT 56 YEARS
... Respondent
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :06/10/2008
O R D E R
H.L.DATTU, C.J. & THOMAS P.JOSEPH, J.
------------------------------------------------------
Con.Case ( C ) No.1234 of 2008-S
----------------------------------------------
Dated, this the 6th day of October, 2008
JUDGMENT
H.L.Dattu, C.J.
Inter alia alleging that the respondent herein has
disobeyed the orders and directions issued by this Court in
O.P.No.5184/2002 dated 23rd January, 2008, the first respondent in the
original petition has presented this contempt petition.
2. The petitioners in O.P.No.5184/2002, being aggrieved
by the orders passed by this Court have carried the matter before the
Apex Court by filing a Special Leave Petition (SLP(C) CC
No.13186/2008. The Apex Court, while issuing notice to the respondent
in the Special Leave Petition, has stayed all further proceedings in this
contempt petition.
3. In view of the orders passed by the Apex Court in
SLP (C) No.13186/2008 dated 29.09.2008, in our opinion, for the
present, we need not have to take cognizance of this contempt case filed
by the petitioner. Accordingly, the contempt proceedings are dropped
for the present. However, liberty is reserved to the complainant, if he so
COC No.1234/2008 -2-
desires, to approach this Court, if need arises in future.
4. In view of the order passed in the contempt petition, no
orders need be passed in I.A.No.523/2008 and therefore it is closed.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(THOMAS P.JOSEPH)
JUDGE
MS