High Court Kerala High Court

T.Thankachan vs M.Sivasankaran on 29 June, 2010

Kerala High Court
T.Thankachan vs M.Sivasankaran on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 750 of 2010(S)


1. T.THANKACHAN, S/O. TITUS, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. M.SIVASANKARAN, S/O. MADHAVAN NAIR,
                       ...       Respondent

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/06/2010

 O R D E R
            J.Chelameswar, C.J. & P.N.Ravindran, J.
               ------------------------------------------
                   Cont. Case No.750 of 2010
               ------------------------------------------
              Dated this the 29th day of June, 2010

                            JUDGMENT

Ravindran, J.

The respondent has pursuant to the directions issued

by this Court in Annexure A1 judgment, issued Order

No.E3.6511/2007 dated 21.6.2010. A copy thereof has been

placed on record as Annexure R2 along with the affidavit dated 21st

June, 2010 sworn to by the respondent.

2. The learned counsel appearing for the petitioner

does not dispute the said fact. The learned counsel however

submits that the petitioner is aggrieved by the said order and that

leaving open the petitioner’s right to challenge the same in

appropriate proceedings, this Contempt Case may be closed.

3. In the light of Annexure R2 order dated 21.6.2010

referred to above and having regard to the submissionS made at

the Bar, we are of the opinion that no further orders are called for

in this Contempt Case. It is accordingly closed reserving liberty

Cont. Case No.750 of 2010

– 2 –

with the petitioner to challenge Annexure R2 order dated

21.6.2010 in appropriate proceedings, to the extent he is

aggrieved thereby.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns