High Court Kerala High Court

D.R.Hency Das vs Mr.Sukumaran on 17 December, 2007

Kerala High Court
D.R.Hency Das vs Mr.Sukumaran on 17 December, 2007
       

  

  

 
 
  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/-