IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1801 of 2007(S)
1. D.R.HENCY DAS, AGED 24 YEARS,
... Petitioner
Vs
1. MR.SUKUMARAN, AGED 56 YEARS,
... Respondent
2. SMT.LILLY, AGED 51 YEARS,
For Petitioner :SRI.P.V.ANIL
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :17/12/2007
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
---------------------------------------------------
Cont.Case (C).No.1801 of 2007-S
----------------------------------------------------
Dated, this the 17th day of December, 2007
JUDGMENT
H.L.Dattu,C.J.
The petitioner has not produced any material to say that the
respondents, who were respondents 4 and 5 in the writ petition, had objected the
petitioner in visiting the daughter of the respondents. In the absence of any
material to that effect, we decline to take cognizance of the contempt petition.
Accordingly, the contempt petition requires to be rejected and it is rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-