High Court Kerala High Court

M.Kannan vs Y.Shajahan on 20 October, 2008

Kerala High Court
M.Kannan vs Y.Shajahan on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1193 of 2008(S)


1. M.KANNAN, S/O. MUTHU,
                      ...  Petitioner

                        Vs



1. Y.SHAJAHAN, FATHER'S NAME NOT KNOWN,
                       ...       Respondent

2. GOPALAN, FATHER'S NAME NOT KNOWN,

3. ABDUL RAHIM, FATHER'S NAME NOT KNOWN,

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/10/2008

 O R D E R
                         ANTONY DOMINIC, J.
                      ===============
                Cont.Case (C) NO. 1193 OF 2008 (S)
               =======================

              Dated this the 20th day of October, 2008

                             J U D G M E N T

The allegation of contempt is on the basis that the direction in

Annexure A judgment in WP(C) NO.8226/08 has not been complied with.

Along with the affidavit filed by the 2nd respondent, copy of the order

dated 27/9/08 passed in compliance with the judgment has been

produced. If that be so, if the petitioner is aggrieved by the same, it is up

to him to pursue the matter before the appropriate forum.

Now that the order has been passed as above, I see no reason to

continue with the contempt of court proceedings. Therefore without

prejudice to the right of the petitioner to challenge the order dated

27/9/08, contempt of court case is closed.

ANTONY DOMINIC, JUDGE
Rp