High Court Kerala High Court

S.Sukumaran vs Mr.Binu Francis on 28 May, 2008

Kerala High Court
S.Sukumaran vs Mr.Binu Francis on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 628 of 2008(S)


1. S.SUKUMARAN,
                      ...  Petitioner

                        Vs



1. MR.BINU FRANCIS, AGED NOT KNOWN,
                       ...       Respondent

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :28/05/2008

 O R D E R
                       PIUS.C.KURIAKOSE, J.
                      - - - - - - - - - - - - - - - - - - - - -
                          C.C.(C)NO.628 OF 2008
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 28th day of May, 2008

                                JUDGMENT

A detailed counter affidavit has been filed by the respondent

explaining the delay which has been caused in the matter of complying

with the directions. I dispose of the Contempt of Court Case giving

liberty to the petitioner to challenge the decision taken by the

respondent on all available grounds, by initiating separate proceedings.

PIUS.C.KURIAKOSE
JUDGE

sv.