IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1215 of 2009(S)
1. POOLOT BALAN NAIR,
... Petitioner
Vs
1. VINOD BABU,
... Respondent
For Petitioner :SRI.V.V.SURENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :14/10/2009
O R D E R
P.N.RAVINDRAN, J
...........................................
CONT.CASE.NO. 1215 OF 2009
............................................
DATED THIS THE 14TH DAY OF OCTOBER, 2009
JUDGMENT
Heard Sri V.V.Surendran, the learned counsel appearing for
the petitioner.
On going through Annexure A1 judgment and Annexure A2
order, I am satisfied that no grounds exist to initiate action
against the respondent under the Contempt of Courts Act, 1971.
If the petitioner is aggrieved by Annexure A2 order, his remedy
lies in other appropriate proceedings.
Without prejudice to the right of the petitioner to challenge
Annexure A2 in other appropriate proceedings, this contempt
case is closed.
P.N.RAVINDRAN,
JUDGE
lgk