High Court Kerala High Court

C.M. Paul vs The Kerala State Human Rights on 1 February, 2007

Kerala High Court
C.M. Paul vs The Kerala State Human Rights on 1 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3452 of 2007(J)


1. C.M. PAUL, CHOVVALLUR HOUSE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE HUMAN RIGHTS
                       ...       Respondent

2. V.T. SHAJAN, PRESIDENT,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :01/02/2007

 O R D E R
              THOTTATHIL B.RADHAKRISHNAN, J

                      -------------------------------------------

                         W.P(C).No.3452 OF 2007

                      -------------------------------------------

               Dated this the 1st  day of February, 2007




                                  JUDGMENT

The second respondent filed a complaint before the first

respondent Kerala State Human Rights Commission. The writ

petitioner is the opposite party in that proceedings.

2. According to the petitioner, the matter placed for

consideration of the Commission by the second respondent are

matters governed by the orders of civil courts and matters on

which the Human Rights Commission may not have jurisdiction

in terms of the relevant statute.

3. These are matters which can be reasonably brought to the

notice of the State Human Rights Commission and there is no

reason for the petitioner to apprehend that such objections and

contentions would not be considered in accordance with law.

WPC.3452/07

Page numbers

In the aforesaid circumstance, I find no ground to entertain

this writ petition. It is dismissed without prejudice.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.