IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3452 of 2007(J)
1. C.M. PAUL, CHOVVALLUR HOUSE,
... Petitioner
Vs
1. THE KERALA STATE HUMAN RIGHTS
... Respondent
2. V.T. SHAJAN, PRESIDENT,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/02/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J
-------------------------------------------
W.P(C).No.3452 OF 2007
-------------------------------------------
Dated this the 1st day of February, 2007
JUDGMENT
The second respondent filed a complaint before the first
respondent Kerala State Human Rights Commission. The writ
petitioner is the opposite party in that proceedings.
2. According to the petitioner, the matter placed for
consideration of the Commission by the second respondent are
matters governed by the orders of civil courts and matters on
which the Human Rights Commission may not have jurisdiction
in terms of the relevant statute.
3. These are matters which can be reasonably brought to the
notice of the State Human Rights Commission and there is no
reason for the petitioner to apprehend that such objections and
contentions would not be considered in accordance with law.
WPC.3452/07
Page numbers
In the aforesaid circumstance, I find no ground to entertain
this writ petition. It is dismissed without prejudice.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.