High Court Kerala High Court

P.Prem Kumar vs Air Chief Marshal Pv Naik on 7 January, 2010

Kerala High Court
P.Prem Kumar vs Air Chief Marshal Pv Naik on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1563 of 2009(S)


1. P.PREM KUMAR, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. AIR CHIEF MARSHAL PV NAIK,
                       ...       Respondent

2. GROUP CAPTAIN N.MUNNI RATNAM,

                For Petitioner  :SRI.T.R.JAGADEESH

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/01/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
    Contempt of Court Case (C) NO. 1563 OF 2009 (S)
    ==================================

           Dated this the 7th day of January, 2010

                          J U D G M E N T

By Annexure 1 judgment, this Court directed the respondent

to consider the request made by the petitioner for discharge on

compassionate grounds. Though belatedly, order dated

2/12/2009 has been passed in compliance with the direction.

Therefore there is no case for proceeding against the respondents

under the Contempt of Courts Act.

If the petitioner is aggrieved, his remedy is to seek the relief

against the aforesaid order. With liberty to move before the

appropriate forum, the contempt petition is closed.

ANTONY DOMINIC, JUDGE
Rp