IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 871 of 2008(S)
1. P.B.JAYANENDRA KUMAR, AGED 46,
... Petitioner
Vs
1. DR.K.SHYLAJA, AGE & FATHER'S NAME NOT
... Respondent
For Petitioner :SRI.DEEPU THANKAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :22/10/2008
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Cont. Case (C) No.871 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 22nd October, 2008
JUDGMENT
An affidavit has been filed by the respondent answering the
accusations. Along with the affidavit, Annexure R1(a) copy of the
hearing notice which was given to the petitioner is produced. It is
stated that in spite of Annexure R1(a), the petitioner did not turn up.
Annexure R1(b) proceedings were issued after considering the
petitioner’s application, Ext.P4. Having gone through Annexure R1(b),
I am of the view that if the petitioner is having any grievance about
Annexure R1(b), he will have to challenge the same in separate
proceedings. With the above observation, the Contempt of Court Case
will stand dismissed.
srd PIUS C.KURIAKOSE, JUDGE