IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1571 of 2006(S)
1. GEORGE K.D., AGED 48 YEARS,
... Petitioner
Vs
1. M.P.SCARIA,
... Respondent
2. TOMY SEBASTIAN,
For Petitioner :SRI.RAJIV NAMBISAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :09/01/2007
O R D E R
V.K. BALI, C.J. & M.RAMACHANDRAN, J.
-------------------------------
Cont.Case (C) No.1571 of 2006
-------------------------------
Dated, this the 9th day of January, 2007
JUDGMENT
V.K.Bali,C.J.(Oral)
The complaint in the present contempt matter is of non-
compliance of the interim directions given by this Court in
Annexure A1 dated 6th November, 2006. It is with regard to
police protection. On instructions, Mr.T.B.Hood, learned
Government Pleader, states that police protection was provided
as and when asked for by the petitioner and it shall continue to
be provided as and when asked for. The statement of the
learned Government Pleader stands recorded and in view thereof
this contempt matter is closed. However, before we may part
with this order, we would like to mention that some unfounded
allegations have been made in paragraph 6 of the contempt
petition which do not appear to be correct in view of Annexure
A3.
V.K. BALI,
CHIEF JUSTICE.
M.RAMACHANDRAN,
JUDGE.
vns