IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 190 of 2010(S)
1. SUBRATA BANGA, COMMANDANT, AGED 57 YEARS
... Petitioner
Vs
1. N.R.DAS, DIRECTOR GENERAL, CISF HEAD
... Respondent
2. PRASANTKUMAR, DEPUTY INSPECTOR GENERAL
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :09/02/2010
O R D E R
P.R. RAMAN, Ag. C.J. &
THOTTATHIL B. RADHAKRISHNAN, J.
----------------------------------------------
CON. CASE (CIVIL) 190 OF 2010
----------------------------------------------
DATED THIS THE 9TH DAY OF FEBRUARY, 2010.
JUDGMENT
Raman, Ag. C.J.
Petitioner alleges that the respondents herein have committed contempt of
court, in that they have not complied with the directions contained in Annexure
-III judgment, whereby they were directed to consider Ext.P5 and to dispose of
the same, in accordance with law, though Annexure III judgment was passed as
early as on 13.10.2009.
When the matter came up for consideration today, a copy of the order
passed pursuant to the direction issued as per Annexure III judgment has been
served on the learned counsel for the petitioner. As such there is no contempt as of
now. If the petitioner has got any grievance against the order, he can challenge the
same before appropriate forum in appropriate proceedings.
Closed.
P.R. RAMAN,
Ag. CHIEF JUSTICE
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Knc/-