IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 60 of 2009(S)
1. M.S.ROSAMMA, AGED 65 YRS,D/O SAMUEL,
... Petitioner
Vs
1. K.S.SREENIVASAN,AGED ABOUT 50 YRS,
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI.MATHEWS K.PHILIP,SC, BSNL
The Hon'ble MR. Justice V.GIRI
Dated :26/02/2009
O R D E R
V.GIRI, J
-------------------
C.O.C.60/2009
--------------------
Dated this the 26th day of February, 2009
JUDGMENT
Heard learned counsel for the petitioner and
learned counsel for the respondent.
2. Learned counsel for the petitioner submits that
Annexure-A3 order interpreting rules in question is
patently erroneous. Assuming this be so, remedy of
the petitioner in relation to Annexure-A3 order lies
elsewhere. I do not think it is a matter to be
proceeded with under the Contempt of Courts Act.
Accordingly, COC is closed without prejudice to the
right of the petitioner to take appropriate action in
relation to Annexure-A3 order.
V.GIRI,
Judge
mrcs