IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 350 of 2006(S)
1. BINU CHANDRASEKHARAN.K.
... Petitioner
2. SMT.ANJI.S. RETHNAM, SREEMANGALAM,
Vs
1. SIVAJADAS.P. S/O NOT KNOWN AGE NOT
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :12/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
C.O.C. No. 350 OF 2006 S
= = = = = = = = = = = = = = =
Dated this the 12th February, 2007
J U D G M E N T
The petitioners in W.P.(C) No. 12308 of 2005 are
the petitioners herein. It is contended that the
respondent has committed contempt of court by refusing
to comply with the directions in Annexure-1 judgment of
this Court in the above writ petition.
2. Annexure-1 judgment has been recalled and
reviewed by this Court in R.P. No. 597 of 2006.
Thereafter the writ petition was taken up for
consideration once again. In the light of the Full
Bench decision of this Court in Mohanan v. Director of
Homoeopathy {2006 (3) KLT 641 (FB)} the W.P.(C) stands
dismissed. It follows that the contempt of court case
has no legs to stand. Hence, it is dismissed.
K.K. DENESAN
JUDGE
jan/