IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1152 of 2008(S)
1. ARAKKA HAMZA, S/O.IBRAHIM,
... Petitioner
Vs
1. AJITH K. RAMAN, AGED 32,
... Respondent
For Petitioner :SRI.M.C.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/08/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
C.C. (Civil) No. 1152 of 2008
-------------------------------------------------
Dated this the 11th day of August, 2008
JUDGMENT
The respondent is present in person. An affidavit is
being filed by the respondent. It is submitted that there was
no intentional or deliberate non-compliance with the order and
that it was bona fide thought that the order must be appealed
against. No appeal has so far been preferred and the order
has been complied with by now, it is submitted. The learned
counsel for the petitioner confirms that the order has been
complied with and on the part of the petitioner, the petitioner
does not press for any further action.
2. Though dissatisfied that a citizen has been compelled
to come to this Court again with a contempt petition to compel
the respondent to comply with the order of this Court, I take a
lenient view taking note of the broad circumstances of this
case and drop further proceedings in the matter. This
contempt petition is accordingly dismissed as agreed.
Sd/-
Nan/ (R. BASANT, JUDGE)
//true copy// P.S.to Judge
C.C. (Civil) No. 1152 of 2008
-: 2 :-