IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7579 of 2009(N)
1. ACHAMMA THOMAS
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE EDATHWA GRAMA PANCHAYAT
3. THE VILLAGE OFFICER
4. THE REVENUE DIVISIONAL OFFICER
For Petitioner :SRI.SIRAJ KAROLY
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/05/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 7579 OF 2009
............................................
DATED THIS THE 29th DAY OF MAY, 2009
JUDGMENT
The petitioner claims to be in absolute possession and
ownership of an item of property covered by Ext.P1 to P3. She
says that she has filed a suit as O.S.186 of 2009 before the
Munsiff’s Court, Alappuzha in relation to certain alleged torts.
This writ petition is filed in the wake of Ext.P5 judgment on which
an action for contempt was also initiated. I have closed that
contempt case today on submission of the petitioner therein that
the directions in Ext.P5 have been complied with. Therefore the
petitioner who was not a party to the writ petition in which Ext.P5
judgment was issued or to the contempt case cannot have any
subsequent grievance on the basis of those proceedings. Hence,
without prejudice to the petitioner’s right to prosecute the
aforesaid suit in accordance with law, this writ petition is
dismissed without entering on merits and leaving open all issues.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/30/5