High Court Kerala High Court

M.S.Rosamma vs K.S.Sreenivasan on 26 February, 2009

Kerala High Court
M.S.Rosamma vs K.S.Sreenivasan on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 60 of 2009(S)


1. M.S.ROSAMMA, AGED 65 YRS,D/O SAMUEL,
                      ...  Petitioner

                        Vs



1. K.S.SREENIVASAN,AGED ABOUT 50 YRS,
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :SRI.MATHEWS K.PHILIP,SC, BSNL

The Hon'ble MR. Justice V.GIRI

 Dated :26/02/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                    C.O.C.60/2009
                     --------------------
      Dated this the 26th day of February, 2009

                     JUDGMENT

Heard learned counsel for the petitioner and

learned counsel for the respondent.

2. Learned counsel for the petitioner submits that

Annexure-A3 order interpreting rules in question is

patently erroneous. Assuming this be so, remedy of

the petitioner in relation to Annexure-A3 order lies

elsewhere. I do not think it is a matter to be

proceeded with under the Contempt of Courts Act.

Accordingly, COC is closed without prejudice to the

right of the petitioner to take appropriate action in

relation to Annexure-A3 order.

V.GIRI,
Judge

mrcs