IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 626 of 2008(S)
1. MANU, AGED 30,
... Petitioner
Vs
1. N.AYYAPPAN, AGE AND FATHER'S
... Respondent
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/07/2008
O R D E R
S.SIRI JAGAN, J
==============
C.O.C.No. 626 OF 2008
====================
Dated this the 3rd day of July, 2008.
J U D G M E N T
The petitioner complains of non-compliance with the
direction in Annexure A1 judgment. In Annexure A1 judgment, I
directed the 2nd respondent in the writ petition to consider Ext.P2
and pass appropriate orders thereon in accordance with law,
within two months from the date of receipt of a copy of that
judgment.
2. Admittedly, an order has been passed, but the
petitioner would submit that, that order is not in accordance with
the directions in the judgment. But in the judgment, I do not
find any other direction other than to consider and pass orders on
Ext.P2. As such, if the petitioner is aggrieved by that order, the
remedy lies in challenging the same appropriately.
Therefore, without prejudice to the right of the petitioner to
challenge the orders passed pursuant to Annexure A1 judgment,
this contempt case is closed.
S.SIRI JAGAN, JUDGE
bkn/-