High Court Kerala High Court

Binu Chandrasekharan.K vs Sivajadas.P. on 12 February, 2007

Kerala High Court
Binu Chandrasekharan.K vs Sivajadas.P. on 12 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 350 of 2006(S)


1. BINU CHANDRASEKHARAN.K.
                      ...  Petitioner
2. SMT.ANJI.S. RETHNAM, SREEMANGALAM,

                        Vs



1. SIVAJADAS.P. S/O NOT KNOWN AGE NOT
                       ...       Respondent

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/02/2007

 O R D E R
                           K.K. DENESAN, J.



                  = = = = = = = = = = = = = = =

                     C.O.C.  No. 350 OF 2006 S

                  = = = = = = = = = = = = = = =



               Dated this the 12th  February, 2007



                           J U D G M E N T

The petitioners in W.P.(C) No. 12308 of 2005 are

the petitioners herein. It is contended that the

respondent has committed contempt of court by refusing

to comply with the directions in Annexure-1 judgment of

this Court in the above writ petition.

2. Annexure-1 judgment has been recalled and

reviewed by this Court in R.P. No. 597 of 2006.

Thereafter the writ petition was taken up for

consideration once again. In the light of the Full

Bench decision of this Court in Mohanan v. Director of

Homoeopathy {2006 (3) KLT 641 (FB)} the W.P.(C) stands

dismissed. It follows that the contempt of court case

has no legs to stand. Hence, it is dismissed.

K.K. DENESAN

JUDGE

jan/