High Court Kerala High Court

John Mathew vs P.G.Ashok Kumar on 27 August, 2009

Kerala High Court
John Mathew vs P.G.Ashok Kumar on 27 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1050 of 2009(S)



1. JOHN MATHEW
                      ...  Petitioner

                        Vs

1. P.G.ASHOK KUMAR
                       ...       Respondent

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER

 Dated :27/08/2009

 O R D E R
              S.R.Bannurmath, C.J. & A.K.Basheer, J.
                 ------------------------------------------
                 Cont. Case (C) No.1050 of 2009
                 ------------------------------------------
              Dated this the 27th day of August, 2009

                            JUDGMENT

S.R.Bannurmath, C.J.

This contempt case is filed alleging violation of the order

dated 19th January, 2009 passed by the learned Single Judge in W.P.

(C) No.1882 of 2009. It is to be noted that while disposing of the

writ petition the learned Single Judge has observed that family

disputes between the petitioner and his wife are pending

adjudication. The learned Single Judge has also observed that if

any complaint is filed the police should take appropriate action to

maintain law and order.

2. On a perusal of the contempt petition, absolutely as it

is as vague as it can be without giving any specific case of

disobedience, much less wilful disobedience, we do not find that it is

an appropriate case to exercise contempt jurisdiction. Hence the

contempt case is dismissed.

S.R.Bannurmath,
Chief Justice

A.K. Basheer,
Judge
vns