High Court Kerala High Court

Suo Motu vs Sri.S.Premlal on 24 July, 2009

Kerala High Court
Suo Motu vs Sri.S.Premlal on 24 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Cont.Cas.(Crl.).No. 3 of 2009(S)


1. SUO MOTU
                      ...  Petitioner

                        Vs



1. SRI.S.PREMLAL, ADVOCATE,
                       ...       Respondent

                For Petitioner  :..

                For Respondent  :ADVOCATE GENERAL

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :24/07/2009

 O R D E R
       S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
             ----------------------------------------------
                 Con.Case (Crl) No.3 of 2009
             ----------------------------------------------
                     Dated 24th July, 2009.

                         J U D G M E N T

Kurian Joseph, J.

When this Contempt of Court Case initiated suo motu

came up for consideration before us on 6.7.2009, noting the

unconditional apology tendered by the respondent, we directed

the respondent to file an affidavit in terms of the apology

tendered in the affidavit, and extracted in the order dated

6.7.2009, before the Judicial First Class Magistrate II,

Thamarassery.

2. Sri.T.G.Rajendran, learned counsel appearing for

the respondent submits that an affidavit has been filed before the

learned Magistrate. In view of the remorseful conduct on the part

of the respondent and in view of the unconditional apology

tendered before this court, which has been extracted in the order

Con.Case (Crl) No.3 of 2009 2

dated 6.7.2009, we deem it proper to drop further proceedings in

the matter. Therefore, accepting the unconditional apology, this

contempt of court case is closed.

S.R.BANNURMATH,
Chief Justice.

KURIAN JOSEPH,
Judge.

tgs

S.R.BANNURMATH, C. J. &

KURIAN JOSEPH, J.

———————————————-

Con.Case (Crl) No.3 of 2009

———————————————-

J U D G M E N T

Dated 24th July, 2009.