IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 553 of 2009(S)
1. T.S.RAMACHANDRAN,TEJUS HOUSE,
... Petitioner
Vs
1. RAJU,REVENUE DIVISIONAL OFFICER,
... Respondent
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/06/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
COC.No.553 OF 2009
------------------------
Dated this the 9th day of June, 2009.
JUDGMENT
It is alleging that Annexure-A5 order passed by the
respondent is in violation of the directions of this court in
Annexure-A1 and A4 judgments, that the contempt
petition is filed.
2. Although the Government Pleader on instructions
sought to justify the order, Annexure-A5 order cannot be
said to be in compliance with the directions of this court.
This is all the more so far the reason that even Annexure-
A6 relied on in Ext.A5 does not justify the view that is
taken in Annexure-A5.
3. At this stage, the Government Pleader offers to
pass a reasoned order in compliance with Annexure A1 and
A4 to avoid further proceedings. I record the submission. It
is also undertaken that such orders will be passed within
one week.
COC.No.553/09 2
In view of the above submission I close the contempt
petition with liberty to the petitioner to approach this court if
the circumstances warrant.
(ANTONY DOMINIC)
vi JUDGE
COC.No.553/09 3