IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1431 of 2007(S)
1. V.P.PAUL, S/O. PORINJU, AGED 80 YEARS,
... Petitioner
Vs
1. SHRI. JAMES VARGHESE,S/O. ABRAHAM
... Respondent
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :10/10/2007
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
Con.Case (C) No. 1431 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of October, 2007.
J U D G M E N T
Having heard learned Senior Counsel for the petitioner and
Sri.Benny Gervacis, learned Senior Government Pleader, I am not
inclined to entertain this petition filed under the Contempt of Courts
Act. True, there may be force in the contention raised by the learned
Senior counsel that the order passed by the Government, a copy of
which is on record as Annexure A8, is far from satisfactory and that it
borders on contempt, if a strict view is taken. But nevertheless, I am
of the view that the remedy of the petitioner lies elsewhere. It will be
open to the petitioner to challenge Annexure A8 order, if so advised,
in accordance with law.
With that liberty reserved in favour of the petitioner, this
Contempt of Court Case is closed. I hasten to add that I have not
considered the merit of any of the contentions raised by the petitioner.
A.K. Basheer
Judge.
an.