High Court Kerala High Court

Shri. P.V.Soman vs Sri. M.Subbair on 30 January, 2009

Kerala High Court
Shri. P.V.Soman vs Sri. M.Subbair on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1765 of 2007(S)


1. SHRI. P.V.SOMAN, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. SRI. M.SUBBAIR,
                       ...       Respondent

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI. ASOK M.CHERIYAN, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/01/2009

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                 Con.Case (C) No.1765 of 2007
               ----------------------------------------------
                    Dated 30th January, 2009.
                           J U D G M E N T

Learned counsel appearing for the Kerala State

Electricity Board submits that the judgment has been complied

with and the Board has passed Annexure 7 order. According to

the learned counsel for the petitioner, the order is passed, without

taking into consideration any of the contentions raised by the

petitioner and without affording an opportunity for hearing to the

petitioner. Even assuming for a moment that Annexure 7 is a

wrong decision, the same cannot be corrected in a contempt

proceedings. It is for the petitioner to pursue the remedy against

Annexure 7 in appropriate proceedings. Without prejudice to such

liberty, this Contempt of Court Case is dismissed, making it clear

that in the event of the petitioner pursuing the said remedy, the

time taken for prosecuting this Contempt of Court Case shall be

excluded while computing the period of limitation.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

Con.Case (C) No.1765 of 2007

———————————————-

J U D G M E N T

Dated 30th January, 2009.