High Court Kerala High Court

K.M.Koya Moideen vs Sri.M.Padmanabhan on 27 May, 2009

Kerala High Court
K.M.Koya Moideen vs Sri.M.Padmanabhan on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 371 of 2009(S)


1. K.M.KOYA MOIDEEN, S/O.MOHAMMED,
                      ...  Petitioner

                        Vs



1. SRI.M.PADMANABHAN, (FATHER'S NAME AND
                       ...       Respondent

                For Petitioner  :SRI.HARIKRISHNAN RAVINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/05/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
           Contempt Case (C) NO. 371 OF 2009 (S)
           ===========================

            Dated this the 27th day of May, 2009

                         J U D G M E N T

The contempt petition is filed alleging disobedience of

Annexure A1 judgment. By this judgment, this court directed the

4th respondent in the writ petition to take necessary action on

Ext.P1, a complaint made by the petitioner making allegations

against the 3rd respondent in the writ petition. A reading of

Annexure A3 shows that the 4th respondent examined the matter

and found that the 3rd respondent had not committed anything as

alleged by the petitioner warranting further action.

2. On the materials produced, I am not in a position to

conclude that the view taken by the 4th respondent is in any

manner in violation of the directions in Annexure A1 judgment.

Although it is the contention of the petitioner that the view taken

in Annexure A3 is wrong, the course available to the petitioner is

to establish his contention before appropriate forum.

Contempt petition is dismissed.

ANTONY DOMINIC, JUDGE
Rp