High Court Kerala High Court

Thengina Kudiyil Jose vs T.P.Sreedharan on 10 July, 2008

Kerala High Court
Thengina Kudiyil Jose vs T.P.Sreedharan on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 863 of 2008(S)


1. THENGINA KUDIYIL JOSE
                      ...  Petitioner

                        Vs



1. T.P.SREEDHARAN,AGE, & FATHERS NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/07/2008

 O R D E R
                        ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = =
                  =C.O.C. = = = = = = = = = =
                             No. 863 OF 2008 (S)
                    = = =


                Dated this the 10th day of July 2008


                           J U D G M E N T

Non-compliance of Annexure I judgment is complained in this

case. By Annexure I judgment it was directed that the respondent

therein shall consider and pass orders on Ext. P1. It is now

disclosed by the learned Govt. Pleader, on instruction, that due to

want of details in Ext. P1 the petitioner was called upon to furnish

the necessary details. It is also stated that these details are yet to

be furnished and even the fee payable is yet to be remitted and that

in view of this, the respondent is unable to comply with the

directions in the judgment. It is offered that if the required

particulars are furnished and the fee is paid, the direction in

Annexure I judgment will be complied with. On facts, as at present,

since the delay is attributable to the petitioner, I do not see any

contempt committed by the respondent warranting interference.

C.O.C. is therefore, closed.

ANTONY DOMINIC
JUDGE
jan/-