IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1730 of 2008(S)
1. A.CHANDRASEKHARAN NAIR, AGED 51 YEARS,
... Petitioner
Vs
1. MR.JOHNSON K.GEORGE, AGED 56 YEARS,
... Respondent
For Petitioner :DR.K.P.SATHEESAN
For Respondent :SRI.N.NANDAKUMARA MENON (SR.)
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
Cont.Case(C) NO. 1730 OF 2008 (S)
======================
Dated this the 23rd day of January, 2009
J U D G M E N T
Though belatedly, in compliance with the direction in the judgment
in WP(C) No20323/08, an order has been passed and now the complaint is
regarding the illegality of the order.
2. Now that the judgment has been complied with, if the
petitioner is aggrieved by the order, the petitioner has to seek appropriate
remedy against the order dated 05/12/2008.
Therefore, without expressing anything on the merits of the
contentions raised by both sides, the contempt of court case is closed,
leaving it open to the petitioner to seek appropriate remedies.
ANTONY DOMINIC, JUDGE
Rp