IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1193 of 2008(S)
1. M.KANNAN, S/O. MUTHU,
... Petitioner
Vs
1. Y.SHAJAHAN, FATHER'S NAME NOT KNOWN,
... Respondent
2. GOPALAN, FATHER'S NAME NOT KNOWN,
3. ABDUL RAHIM, FATHER'S NAME NOT KNOWN,
For Petitioner :SRI.T.SETHUMADHAVAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
Cont.Case (C) NO. 1193 OF 2008 (S)
=======================
Dated this the 20th day of October, 2008
J U D G M E N T
The allegation of contempt is on the basis that the direction in
Annexure A judgment in WP(C) NO.8226/08 has not been complied with.
Along with the affidavit filed by the 2nd respondent, copy of the order
dated 27/9/08 passed in compliance with the judgment has been
produced. If that be so, if the petitioner is aggrieved by the same, it is up
to him to pursue the matter before the appropriate forum.
Now that the order has been passed as above, I see no reason to
continue with the contempt of court proceedings. Therefore without
prejudice to the right of the petitioner to challenge the order dated
27/9/08, contempt of court case is closed.
ANTONY DOMINIC, JUDGE
Rp