IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 664 of 2008(S)
1. C.SASIDHARAN NAIR
... Petitioner
Vs
1. SHRI. T.P.SENKUMAR, IPS
... Respondent
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :22/05/2008
O R D E R
H.L.DATTU, C.J. & M.C.HARI RANI, J.
------------------------------------------
Cont. Case (C) No.664 of 2008
------------------------------------------
Dated, this the 22nd day of May, 2008
JUDGMENT
H.L.Dattu, C.J.
Inter alia, alleging that the respondent has wilfully and voluntarily
disobeyed the orders and directions issued by this Court in W.A.No.144 of
2008, the complainant is before us with a request to initiate appropriate
proceedings against the respondent as provided under the provisions of the
Contempt of Courts Act, 1971 read with Article 215 of the Constitution.
2. The respondent is served and he is represented through his learned
counsel.
3. At the time of hearing of this matter, it is brought to our notice by the
learned counsel appearing for the respondent that the order passed by this
Court in W.A.No.144 of 2008 has been stayed by the apex Court in
S.L.P.No.11623 of 2008.
4. In view of this development, in our opinion, at this stage, it may not
be appropriate for this Court to continue with this contempt proceedings.
Accordingly it is disposed of for the present. Liberty is reserved to the
complainant to approach this Court immediately after the disposal of
S.L.P.No.11623 of 2008 pending before the apex Court.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(M.C.HARI RANI)
JUDGE
vns