IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 795 of 2007(S)
1. D.CHENTHAMARAKSHAN, S/O. DAMODARAN,
... Petitioner
Vs
1. C.SUBHAGAN,
... Respondent
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/10/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
---------------------------------------------------
Cont.Case (C).No.795 of 2007-S
----------------------------------------------------
Dated, this the 23rd day of October, 2007
JUDGMENT
H.L.Dattu,C.J.
Learned counsel appearing for the respondent would submit that
the respondent has substantially complied with the orders and directions issued
by this Court while disposing of W.P.(C).No.21759 of 2006 dated 7.11.2006.
(2) We do not doubt the correctness of the statement made by
the learned counsel, who is an officer of this Court. In that view of the matter, we
do not intend to take cognizance of this contempt petition. Accordingly, the
proceedings requires to be dropped and it is dropped.
(3) However, liberty is reserved to the complainant/petitioner to
approach this Court again, if need arises in future.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/DK.