High Court Kerala High Court

Manu vs N.Ayyappan on 3 July, 2008

Kerala High Court
Manu vs N.Ayyappan on 3 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 626 of 2008(S)


1. MANU, AGED 30,
                      ...  Petitioner

                        Vs



1. N.AYYAPPAN, AGE AND FATHER'S
                       ...       Respondent

                For Petitioner  :SRI.V.VENUGOPALAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/07/2008

 O R D E R
                         S.SIRI JAGAN, J
                         ==============
                      C.O.C.No. 626 OF 2008
                      ====================
               Dated this the 3rd day of July, 2008.

                         J U D G M E N T

The petitioner complains of non-compliance with the

direction in Annexure A1 judgment. In Annexure A1 judgment, I

directed the 2nd respondent in the writ petition to consider Ext.P2

and pass appropriate orders thereon in accordance with law,

within two months from the date of receipt of a copy of that

judgment.

2. Admittedly, an order has been passed, but the

petitioner would submit that, that order is not in accordance with

the directions in the judgment. But in the judgment, I do not

find any other direction other than to consider and pass orders on

Ext.P2. As such, if the petitioner is aggrieved by that order, the

remedy lies in challenging the same appropriately.

Therefore, without prejudice to the right of the petitioner to

challenge the orders passed pursuant to Annexure A1 judgment,

this contempt case is closed.

S.SIRI JAGAN, JUDGE
bkn/-