IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 117 of 2008(S)
1. THE FACT MANAGERIAL STAFF HOUSE
... Petitioner
Vs
1. P.N.THAKUR, AGED NOT KNOWN TO THE
... Respondent
For Petitioner :SRI.P.SANTHALINGAM
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/01/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------
Cont. Case (C) No.117 of 2008
------------------------------------------
Dated, this the 25th day of January, 2008
JUDGMENT
H.L.Dattu, C.J.
Allegation in this complaint is that though there was a direction issued
by this Court to the respondent to produce the records of the proceedings in
Case No.173/89 or to make available the same through the Assistant Solicitor
General, the respondent has not produced the records and therefore,
according to the complainant, the respondent has disobeyed the orders and
directions issued by this Court on 5.12.2007.
2. In our opinion, we need not have to take cognizance of this complaint
for the reason that if the respondent could not produce the records as directed
by this Court, the Court can take an adverse inference and pass appropriate
orders in the matter.
3. In view of the above, we refuse to take cognizance of this complaint.
Accordingly the contempt case is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns