IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1464 of 2010(S)
1. K.M.JOHN, S/O.MATHEW, AGED 53 YEARS,
... Petitioner
Vs
1. E.J.POLY,EXECUTIVE ENGINEER, PWD ROADS
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/01/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
Cont. Case(C) No. 1464 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th day of January, 2011.
J U D G M E N T
This contempt case is filed by the petitioner in the writ petition
complaining of non-compliance with the directions in Annexure A1
judgment. In that judgment, I directed the respondent to take
appropriate action to redress the grievance of the petitioner raised in
Ext. P1 as expeditiously as possible, at any rate, within two months
from the date of receipt of a copy of the judgment. An affidavit has
been filed the respondent, wherein, it is specifically stated that the
whole situation is because of the conduct of the petitioner himself.
Although the petitioner sought time to file a reply affidavit on
15.12.2010, no reply has been filed.
Today, when the matter was taken up, there is no representation
for the the petitioner. Accordingly, the contempt case is closed.
S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.