Kerala High Court
P.Prem Kumar vs Air Chief Marshal Pv Naik on 7 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1563 of 2009(S)
1. P.PREM KUMAR, AGED 36 YEARS,
... Petitioner
Vs
1. AIR CHIEF MARSHAL PV NAIK,
... Respondent
2. GROUP CAPTAIN N.MUNNI RATNAM,
For Petitioner :SRI.T.R.JAGADEESH
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/01/2010
O R D E R
ANTONY DOMINIC, J.
================
Contempt of Court Case (C) NO. 1563 OF 2009 (S)
==================================
Dated this the 7th day of January, 2010
J U D G M E N T
By Annexure 1 judgment, this Court directed the respondent
to consider the request made by the petitioner for discharge on
compassionate grounds. Though belatedly, order dated
2/12/2009 has been passed in compliance with the direction.
Therefore there is no case for proceeding against the respondents
under the Contempt of Courts Act.
If the petitioner is aggrieved, his remedy is to seek the relief
against the aforesaid order. With liberty to move before the
appropriate forum, the contempt petition is closed.
ANTONY DOMINIC, JUDGE
Rp