IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1346 of 2006(S)
1. S.RAMAKRISHNAN, DEPUTY TAHSILDAR
... Petitioner
Vs
1. NIVEDITHA P.HARAN,
... Respondent
For Petitioner :SMT.I.SHEELA DEVI
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/06/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------------
Cont.Case (C).No.1346 of 2006-S
----------------------------------------------------
Dated, this the 26th day of June, 2007
JUDGMENT
H.L.Dattu,C.J.
This Court while disposing of O.P.No.14198 of 1996 dated 29.07.2005
had directed the respondents to reconsider the representation – Exhibit P2 – in
the light of the observations made in the course of the order.
2. After the disposal of the Original Petition, the respondents, after
reconsidering the representation (Exhibit P2) filed by the petitioner, has passed
an order dated 16.06.2006.
3. As we have already stated, the direction that was issued was to
reconsider the representation (Exhibit P2) and that has been done and an order
has been issued. If for any reason the petitioner is aggrieved, necessarily the
petitioner has to question the same before this Court. In that view of the matter,
we do not intend to take cognizance of the contempt petition filed by the
complainant. Therefore, the contempt petition requires to be rejected and it is
rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-