IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 990 of 2007(S)
1. BRIJITH, S/O. VASUDEVAN, AGED 33 YEARS,
... Petitioner
Vs
1. VENUGOPAL,
... Respondent
2. SIBICHAN JOSEPH,
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
Cont. Case (C) NO. 990 OF 2007
----------------------------------------------------
Dated this the 12th July, 2007
JUDGMENT
H.L.DATTU, C.J.
Alleging that the respondents have disobeyed the orders and
directions issued by this Court in W.P.(C) No.33956 of 2005, dated
23rd December, 2005, petitioner in the Writ Petition has filed this
contempt petition.
2. In our opinion, before approaching this Court the petitioner
ought to have brought to the notice of the senior police officers about
the inaction of the respondents. In spite of such information, if
nothing transpires there, then only he can come before this Court for
appropriate reliefs. In that view of the matter, for the present, we
reject the contempt petition. However, liberty is reserved to the
petitioner to approach this Court if need arises in future.
Ordered accordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/