IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1163 of 2007(S)
1. K.RAMACHANDRAN, AGED 53 YEARS,
... Petitioner
Vs
1. DR.M.K.RAMACHANDRAN NAIR,
... Respondent
For Petitioner :SRI.T.C.GOVINDA SWAMY
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/04/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
---------------------------------------------------
Cont.Case (C).No.1163 of 2007-S
----------------------------------------------------
Dated, this the 1st day of April, 2008.
JUDGMENT
H.L.Dattu,C.J.
The one and only direction that was issued by this Court while
disposing of O.P.No.14855 of 2002 dated 21/10/2005 is to consider and dispose
of the grievance made out by the petitioner in Exhibit P11 notice/representation.
(2) After the disposal of the writ petition, the respondents have
passed an order dated 22.11.2006. In that, after considering the request made
by the petitioner in Exhibit P11 notice, they have rejected the same.
(3) In our opinion, if the petitioner is aggrieved by the aforesaid
order, he has to question the same before the appropriate forum.
(4) In that view of the matter, we are of the opinion that there is
neither deliberate nor wilful disobedience of the orders passed by this Court.
Therefore, we do not intend to take cognizance of this contempt petition.
Accordingly, the proceedings requires to be dropped and it is dropped.
(5) However, liberty is reserved to the complainant/petitioner, if he
so desires, to question the correctness or otherwise of the orders passed by the
respondents dated 22.11.2006 before the appropriate forum in appropriate
proceedings.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-