High Court Kerala High Court

P.B.Jayanendra Kumar vs Dr.K.Shylaja on 22 October, 2008

Kerala High Court
P.B.Jayanendra Kumar vs Dr.K.Shylaja on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 871 of 2008(S)


1. P.B.JAYANENDRA KUMAR, AGED 46,
                      ...  Petitioner

                        Vs



1. DR.K.SHYLAJA, AGE & FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :22/10/2008

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                    Cont. Case (C) No.871 of 2008
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated: 22nd October, 2008

                                JUDGMENT

An affidavit has been filed by the respondent answering the

accusations. Along with the affidavit, Annexure R1(a) copy of the

hearing notice which was given to the petitioner is produced. It is

stated that in spite of Annexure R1(a), the petitioner did not turn up.

Annexure R1(b) proceedings were issued after considering the

petitioner’s application, Ext.P4. Having gone through Annexure R1(b),

I am of the view that if the petitioner is having any grievance about

Annexure R1(b), he will have to challenge the same in separate

proceedings. With the above observation, the Contempt of Court Case

will stand dismissed.

srd                                    PIUS C.KURIAKOSE, JUDGE