High Court Kerala High Court

V.P.Paul vs Shri. James Varghese on 10 October, 2007

Kerala High Court
V.P.Paul vs Shri. James Varghese on 10 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1431 of 2007(S)


1. V.P.PAUL, S/O. PORINJU, AGED 80 YEARS,
                      ...  Petitioner

                        Vs



1. SHRI. JAMES VARGHESE,S/O. ABRAHAM
                       ...       Respondent

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :10/10/2007

 O R D E R
                               A.K. Basheer, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - -
                    Con.Case (C) No. 1431 of 2007
                 - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 9th day of October, 2007.
                             J U D G M E N T

Having heard learned Senior Counsel for the petitioner and

Sri.Benny Gervacis, learned Senior Government Pleader, I am not

inclined to entertain this petition filed under the Contempt of Courts

Act. True, there may be force in the contention raised by the learned

Senior counsel that the order passed by the Government, a copy of

which is on record as Annexure A8, is far from satisfactory and that it

borders on contempt, if a strict view is taken. But nevertheless, I am

of the view that the remedy of the petitioner lies elsewhere. It will be

open to the petitioner to challenge Annexure A8 order, if so advised,

in accordance with law.

With that liberty reserved in favour of the petitioner, this

Contempt of Court Case is closed. I hasten to add that I have not

considered the merit of any of the contentions raised by the petitioner.

A.K. Basheer
Judge.

an.