IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1252 of 2008(S)
1. E.KRISHNADAS, S/O. P.DEVADAS,
... Petitioner
Vs
1. ANILKUMAR, AGE AND FATHER'S NAME NOT
... Respondent
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/09/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
Cont. Case (C) No. 1252 OF 2008 S
= = = = = = = = = = = = = = = =
Dated this the 29th day of September 2008
J U D G M E N T
The complaint is regarding the non-compliance of Annexure
A1 judgment by which orders were directed to be passed on the
application made by the petitioner under the Kerala Land Utilisation
Order. By Annexure A4, order has been passed, saying that in view
of the Kerala Conservation of Paddy Land and Wet Land Bill 2007
which was passed by the Legislative Assembly on 24.7.2008 the
respondent is not in a position to pass orders. Virtually by
Annexure A4, the application is rejected.
2. In my view, since order has been passed as per Annexure
A4, the course open to the petitioner is to challenge Annexure A4
order, if he is aggrieved.
3. I do not find that any contempt has been committed
warranting proceedings under the Contempt of Courts Act.
COC is therefore dismissed.
ANTONY DOMINIC
JUDGE
jan/-