Kerala High Court
M.A.Poulose vs Sri.James Varghese on 19 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 324 of 2010(S)
1. M.A.POULOSE, MATTAMANA HOUSE,
... Petitioner
Vs
1. SRI.JAMES VARGHESE,
... Respondent
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/05/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
---------------------------------------------
Cont.Case (C)No.324 of 2010
----------------------------------------------
Dated this the 19th day of May, 2010
JUDGMENT
Alleging non-compliance of Annexure A1 Judgment this
Contempt Case was filed. In paragraph 10 of the affidavit
filed by the respondent it is averred that in compliance with
the directions of this Court the matter was considered and the
request was rejected by Annexure R1(c) order. The remedy
of the petitioner is only to challenge the order in appropriate
forum. Leaving open the said remedy, the Contempt Case is
closed.
T.R.RAMACHANDRAN NAIR, JUDGE
skj