IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1193 of 2010(S)
1. K.G.ARUN, AGED 39 YEARS,
... Petitioner
Vs
1. SIVAN PILLAI (AGE AND FATHER'S
... Respondent
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :21/10/2010
O R D E R
P.N. RAVINDRAN, J.
-------------------------------
Cont. Case (C) No. 1193 OF 2010
-------------------------------
Dated this the 21st day of October, 2010
J U D G M E N T
This contempt case is filed alleging that the directions
issued by this Court in Annexure-A1 judgment in W.P.(C) No.12854 of
2010 have not been complied with.
2. When the contempt case came up for admission on
27.9.2010, this Court passed the following order:-
“Admit. Issue notice to respondent by speed post
returnable in 10 days. Post on 11.10.2010. If by
then, the direction issued by this Court as per
Annexure I is not implemented, the respondent shall
appear in person at 10.15 a.m. on 11.10.2010.”
3. The respondent has filed an affidavit dated 5.10.2010
and produced along with it Ext.R1(a) order dated 30.9.2010 passed
by the respondent rejecting the petitioner’s representation against the
order of suspension. The respondent has also tendered unconditional
apology for the delay in complying with the directions issued by this
Court in Annexure-A1 judgment. It is also brought to my notice that
the petitioner has filed W.P.(C) No.29666 of 2010 challenging Ext.R1
(a) order.
In such circumstances, I am of the opinion that no further
orders are called for in this contempt case. It is accordingly closed.
P.N. RAVINDRAN,
JUDGE.
nj.
W.P.(C) No.
2