Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Abbas Ali vs Anto Augustine
2024 Latest Caselaw 4444 Ker

Citation : 2024 Latest Caselaw 4444 Ker
Judgement Date : 6 February, 2024

Kerala High Court

Abbas Ali vs Anto Augustine on 6 February, 2024

Author: Dinesh Kumar Singh

Bench: Dinesh Kumar Singh

              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
            THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
     TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                         RP NO. 1267 OF 2023
AGAINST THE REFERENCE ORDER IN CON. CASE(C) 177/2018 OF HIGH COURT
                                OF KERALA

REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE CONTEMPT CASE (C):

    1       ABBAS ALI,
            AGED 49 YEARS, S/O. HYDERALI,
            MANNISSERI HOUSE, THIRUVALI P. O.,
            MALAPPURAM DISTRICT,
            NOW WORKING AS INSPECTOR OF POLICE,
            AREECODE POLICE STATION, MALAPPURAM, PIN - 673639.

    2       GEORGE C. V.,
            AGED 58 YEARS, S/O. VARGHESE,
            RETIRED SUB INSPECTOR OF POLICE, CHERAKKUZHI HOUSE,
            AMBALAVAYAL(P. O.), M. G. ROAD, WAYANAD, PIN - 673593.

            BY ADVS.
                SMT. GIRIJA K. GOPAL


RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

            ANTO AUGUSTINE,
            AGED 33 YEARS, S/O. AUGUSTINE,
            MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
            MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
            ERNAKULAM, PIN - 683104.

            BY ADV.
               SRI. M. P. ASHOK KUMAR


     THIS   REVIEW   PETITION   HAVING      COME   UP   FOR   ADMISSION   ON
06.02.2024, ALONG WITH RP.11/2024, 13/2024 AND CONNECTED CASES,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         2


                    IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
                  THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
           TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                               RP NO. 1351 OF 2023
     AGAINST THE REFERENCE ORDER IN CON. CASE(C) 178/2018 OF HIGH COURT
                                       OF KERALA
     REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE CONTEMPT CASE (C):

          1       ABBAS ALI,
                  AGED 49 YEARS, S/O. HYDERALI,
                  MANNISSERI HOUSE, THIRUVALI P. O.,
                  MALAPPURAM DISTRICT,
                  CIRCLE INSPECTOR OF POLICE,
                  AREECODE POLICE STATION, MALAPPURAM, PIN - 673639.

          2       GEORGE C. V.,
                  AGED 57 YEARS, S/O. VARGHESE,
                  RETIRED SUB INSPECTOR OF POLICE,
                  MEENANGADI POLICE STATION,WAYANAD,
                  CHERAKKUZHI HOUSE, AMBALAVAYAL P. O. (M. G. ROAD),
                  WAYANAD, PIN - 673593.

                  BY ADVS.
                      SMT. GIRIJA K. GOPAL


     RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

                  ANTO AUGUSTINE,
                  AGED 32 YEARS, S/O. AUGUSTINE,
                  MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
                  MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
                  ERNAKULAM, PIN - 683104.

                  BY ADV.
                     SRI. M. P. ASHOK KUMAR



           THIS    REVIEW   PETITION    HAVING     COME   UP   FOR   ADMISSION   ON
     06.02.2024, ALONG WITH RP.1267/2023 AND CONNECTED CASES, THE COURT
     ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         3


                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
               THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
         TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                              RP NO. 1361 OF 2023
        AGAINST THE REFERENCE ORDER CON. CASE (C) 181/2018 OF HIGH
                                 COURT OF KERALA

     REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE
     CONTEMPT CASE (C):

          1       ABBAS ALI,
                  AGED 45 YEARS, S/O. HYDERALI,
                  MANNISSERI HOUSE, THIRUVALI P. O.,
                  MALAPPURAM DISTRICT,
                  SUBINSPECTOR OF POLICE,
                  AREECODE POLICE STATION,
                  MALAPPURAM, PIN - 673639.

          2       GEORGE C. V.,
                  AGED 61 YEARS, S/O. VARGHESE,
                  RETIRED SUB INSPECTOR OF POLICE,
                  CHERAKKUZHI HOUSE, AMBALAVAYALP. O. (M. G. ROAD),
                  WAYANAD, PIN - 673593.

                  BY ADVS.
                      SMT. GIRIJA K. GOPAL


     RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

                  ANTO AUGUSTINE,
                  AGED 28 YEARS, S/O. AUGUSTINE,
                  MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
                  MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
                  ERNAKULAM, PIN - 683104.

                  BY ADV.
                     SRI. M. P. ASHOK KUMAR


           THIS   REVIEW   PETITION     HAVING    COME   UP   FOR   ADMISSION   ON
     06.02.2024, ALONG WITH RP.1267/2023 AND CONNECTED CASES, THE
     COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         4


                    IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
                THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
         TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                                RP NO. 11 OF 2024
       AGAINST THE REFERENCE ORDER IN CON.CASE(C) 180/2018 OF HIGH
                                 COURT OF KERALA

     REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE CONTEMPT CASE
     (C):

            1      ABBAS ALI,
                   AGED 49 YEARS, S/O. HYDERALI,
                   MANNISSERI HOUSE, THIRUVALI P. O.,
                   MALAPPURAM DISTRICT,
                   NOW WORKING AS INSPECTOR OF POLICE,
                   AREECODE POLICE STATION, MALAPPURAM, PIN - 673639.

            2      GEORGE C. V.,
                   AGED 58 YEARS, S/O. VARGHESE,
                   RETIRED SUB INSPECTOR OF POLICE,
                   CHERAKKUZHI HOUSE, AMBALAVAYAL(P. O.),
                   M. G. ROAD, WAYANAD, PIN - 673593.

                   BY ADVS.
                       SMT. GIRIJA K. GOPAL


     RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

                   ANTO AUGUSTINE,
                   AGED 33 YEARS, S/O. AUGUSTINE,
                   MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
                   MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
                   ERNAKULAM, PIN - 683104.

                   BY ADV.
                      SRI. M. P. ASHOK KUMAR


            THIS   REVIEW   PETITION    HAVING    COME   UP   FOR   ADMISSION   ON
     06.02.2024, ALONG WITH RP.1267/2023 AND CONNECTED CASES, THE
     COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         5


                    IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
                THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
         TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                                RP NO. 13 OF 2024
       AGAINST THE REFERENCE ORDER IN Con.Case(C) 179/2018 OF HIGH
                                 COURT OF KERALA

     REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE CONTEMPT CASE
     (C):

            1      ABBAS ALI,
                   AGED 45 YEARS, S/O. HYDERALI,
                   MANNISSERI HOUSE, THIRUVALI P. O.,
                   MALAPPURAM DISTRICT,
                   NOW WORKING AS INSPECTOR OF POLICE,
                   AREECODE POLICE STATION, MALAPPURAM, PIN - 673639.

            2      GEORGE C. V.,
                   AGED 58 YEARS, S/O. VARGHESE,
                   RETIRED SUB INSPECTOR OF POLICE,
                   CHERAKKUZHI HOUSE, AMBALAVAYAL (P. O.),
                   M. G. ROAD, WAYANAD, PIN - 673593.

                   BY ADVS.
                       SMT. GIRIJA K. GOPAL


     RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

                   ANTO AUGUSTINE,
                   AGED 33 YEARS, S/O. AUGUSTINE,
                   MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
                   MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
                   ERNAKULAM, PIN - 683104.

                   BY ADV.
                      SRI. M. P. ASHOK KUMAR


            THIS   REVIEW   PETITION    HAVING    COME   UP   FOR   ADMISSION   ON
     06.02.2024, ALONG WITH RP.1267/2023 AND CONNECTED CASES, THE
     COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         6


                    IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
                THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
         TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                                RP NO. 44 OF 2024
       AGAINST THE REFERENCE ORDER IN CON.CASE(C) 182/2018 OF HIGH
                                 COURT OF KERALA

     REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE CONTEMPT CASE
     (C):

            1      ABBAS ALI,
                   AGED 45 YEARS, S/O. HYDERALI,
                   MANNISSERI HOUSE, THIRUVALI P. O.,
                   MALAPPURAM DISTRICT,
                   SUB INSPECTOR OF POLICE,
                   AREECODE POLICE STATION, MALAPPURAM, PIN - 673639.

            2      GEORGE C. V.,
                   AGED 61 YEARS, S/O. VARGHESE,
                   RETIRED SUB INSPECTOR OF POLICE,
                   CHERAKKUZHI HOUSE, AMBALAVAYAL P. O. (M. G. ROAD),
                   WAYANAD, PIN - 673593.

                   BY ADVS.
                       SMT. GIRIJA K. GOPAL


     RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

                   ANTO AUGUSTINE,
                   AGED 33 YEARS, S/O. AUGUSTINE,
                   MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
                   MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
                   ERNAKULAM, PIN - 683104.

                   BY ADV.
                      SRI. M. P. ASHOK KUMAR


            THIS   REVIEW   PETITION    HAVING    COME   UP   FOR   ADMISSION   ON
     06.02.2024, ALONG WITH RP.1267/2023 AND CONNECTED CASES, THE
     COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         7


                    IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                        PRESENT
                THE HONOURABLE MR. JUSTICE DINESH KUMAR SINGH
         TUESDAY, THE 6TH DAY OF FEBRUARY 2024 / 17TH MAGHA, 1945
                                RP NO. 48 OF 2024
       AGAINST THE REFERENCE ORDER IN CON.CASE(C) 183/2018 OF HIGH
                                 COURT OF KERALA
     REVIEW PETITIONERS/RESPONDENTS 5 AND 6 IN THE CONTEMPT CASE
     (C):

            1      ABBAS ALI,
                   AGED 45 YEARS, S/O. HYDERALI,
                   MANNISSERI HOUSE, THIRUVALI P. O.,
                   MALAPPURAM DISTRICT,
                   SUB INSPECTOR OF POLICE,
                   AREECODE POLICE STATION, MALAPPURAM, PIN - 673639.

            2      GEORGE C. V.,
                   AGED 61 YEARS, S/O. VARGHESE,
                   RETIRED SUB INSPECTOR OF POLICE,
                   CHERAKKUZHI HOUSE, AMBALAVAYAL P. O. (M. G. ROAD),
                   WAYANAD, PIN - 673593.

                   BY ADVS.
                       SMT. GIRIJA K. GOPAL


     RESPONDENT/PETITIONER IN THE CONTEMPT CASE (C):

                   ANTO AUGUSTINE,
                   AGED 33 YEARS, S/O. AUGUSTINE,
                   MANAGING DIRECTOR, M/S. ASIAN SURYA UDYOG PVT. LTD.,
                   MARRY TOWERS, 474 B, SOUTH KALAMASSERY,
                   ERNAKULAM, PIN - 683104.

                   BY ADV.
                      SRI. M. P. ASHOK KUMAR


            THIS   REVIEW   PETITION    HAVING    COME   UP   FOR   ADMISSION   ON
     06.02.2024, ALONG WITH RP.1267/2023 AND CONNECTED CASES, THE
     COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 RP NO. 1267 OF 2023 & connected cases

                                         8


                       DINESH KUMAR SINGH, J.
                            --------------------------
                 RP Nos. 1267, 1351 and 1361 of 2023
                      and 11, 13, 44 and 48 of 2024
                                        In
             Cont. Case (C) Nos. 177, 178, 181, 180, 179, 182
                             and 183 of 2018
                                -------------------------
                    Dated this the 6th day of February, 2024

                                        ORDER

1. The batch of these Review Petitions is seeking review of the

reference order dated 15.10.2019 passed by the learned Single

Judge in in Cont. Case (C) No. 177 of 2018 and connected cases

whereby the learned Single Judge referred the matter to the

Division Bench under Contempt of Court (High Court of Kerala)

Rules, 1988 framed under the Contempt of Courts Act, 1971. Rule 6

of the said Rules is extracted hereunder;

"6. Taking cognizance - Every proceeding for contempt shall be dealt with by a Bench of not less than two Judges:

Provided that a proceeding under Section 14 of the Act shall be dealt with by the Judge or Judges, in whose presence or hearing the offence is alleged to have been committed and in accordance with the provisions thereof:

Provided further that where civil contempt is alleged in respect of the judgment, decree, RP NO. 1267 OF 2023 & connected cases

direction, order, writ or other process of a Single Judge, the matter shall be posted before that Judge who shall hold the preliminary enquiry in the matter. The Judge, if satisfied that no prima facie case has been made out, or it is not expedient to proceed with the matter, may dismiss the petition. If a prima facie case is made out and unconditional apology is not tendered by the respondent and accepted by the Court, the Judge may direct that the matter be posted before the Bench dealing with contempt matters:

Provided that where the Judge concerned is not available, the Chief Justice may direct the application be posted before some other Judge for orders."

2. The vires of the said Rules came to be tested by the Division

Bench of this Court in its Order dated 02.02.2021 in Contempt Case

(C) No.1073 of 2014 (S) in W.P.(C) No. 25527 of 2014.

3. The learned Division Bench, after analysing the provisions of

the Contempt of Court Act in threadbare, came to the conclusion

that Rule 6 of the Contempt of Court Rules (High Court of Kerala),

1988 is ultra vires the Constitution of India and Section 19 (1) of the

Contempt Court Act, 1971 and the same was dismissed.

4. Once the Rule 6 under which the reference was made to the

Division Bench has been struck down, no statutory force can be

attached to the reference order passed by the learned Single Judge RP NO. 1267 OF 2023 & connected cases

under review in the present batch of Review Petitions. In view of the

Judgment of the learned Division Bench (supra), the Contempt Cases

have been delegated to the learned Single Judge and thus these

cases are listed before this Bench. Once the reference order itself is

not in existence, there is no occasion to entertain the review

petitions against non existing orders. Thus, these review petitions

are not maintainable which are hereby dismissed.

Sd/-

DINESH KUMAR SINGH JUDGE Svn RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CONT. CASE (CIVIL) 177/2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 28.8.2016 ISSUED BY THE VILLAGE OFFICER,MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT CASE [ C ] ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1549/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT FILED BY JAYASANKAR IN CONTEMPT CASE (CIVIL) 1549 OF 2016 DATED 17.10.2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1549 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT NO. 411/16 FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA STATE RP NO. 1267 OF 2023 & connected cases

HUMAN RIGHT COMMISSION

ANNEXURE A11 A TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016, A TRUE COPY OF WHICH (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 A TRUE COPY OF THE ARGUMENT NOTE DATED 15.12.2022 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A15 A TRUE COPY OF THE DETAILED EXPLANATION LETTER FILED BY THE 1ST REVIEW PETITIONER DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR, WAYANAD DATED 16.1.2023

ANNEXURE A17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A18 A TRUE COPY OF THE COMPLAINT FILED BY THE CONTEMPT PETITIONER DATED 6.3.2018 BEFORE THE CHIEF MINISTER OF KERALA (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A19 A TRUE COPY OF THE EXPLANATION LETTER SUBMITTED INSPECTOR OF POLICE, MEENANGADY POLICE

ANNEXURE A20 TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 A CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CONT. CASE NO 178 OF 2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 28.8.2016 ISSUED BY THE VILLAGE OFFICER, MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT PETITION ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1545/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT DATED 17.10.2016 FILED BY THE SOLE RESPONDENT IN CCC 1549 OF 2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1545 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT NO. 411/16 FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA RP NO. 1267 OF 2023 & connected cases

STATE HUMAN RIGHT COMMISSION

ANNEXURE A11 A TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016, (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 A TRUE COPY OF THE ARGUMENT NOTE DATED 15.12.2022 BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A15 A TRUE COPY OF THE DETAILED EXPLANATION DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR, WAYANAD FILED BY THE 1ST CONTEMPT PETITIONER

ANNEXURE A16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR, WAYANAD DATED 16.1.2023

ANNEXURE A17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A18 A TRUE COPY OF THE COMPLAINT FILED BY THE CONTEMPT PETITIONER DATED 6..3..2018 BEFORE THE CHIEF MINISTER OF KERALA [ ALONG WITH ENGLISH TRANSLATION ]

ANNEXURE A19 A TRUE COPY OF THEN EXPLANATION LETTER SUBMITTED INSPECTOR OF POLICE, MEENANGADY POLICE

ANNEXURE A20 A TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 A CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CCC 181/2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 28.8.2016 ISSUED BY THE VILLAGE OFFICER, MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT PETITION ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1543/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT DATED 17.10.2016 FILED BY THE SOLE RESPONDENT IN CCC 1549 OF 2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1543 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT NO. 411/16 FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION) TO ANNEXURE A6

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION ]

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA RP NO. 1267 OF 2023 & connected cases

STATE HUMAN RIGHT COMMISSION

ANNEXURE A11 A TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016 (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 A TRUE COPY OF ARGUMENT NOTE DATED 15.12.

2022 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A15 A TRUE COPY OF THE DETAILED EXPLANATION LETTER DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR , WAYANAD DATED 16.1.2023

ANNEXURE A17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A18 A TRUE COPY OF THE COMPLAINT FILED BY THE CONTEMPT PETITIONER 6.3.2018 BEFORE THE CHIEF MINISTER OF KERALA (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A19 A TRUE COPY OF THE EXPLANATION LETTER SUBMITTED INSPECTOR OF POLICE, MEENANGADY POLICE ALONG WITH ENGLISH TRANSLATION

ANNEXURE A20 A TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 A CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CCC 180/2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 28.8.2016 ISSUED BY THE VILLAGE OFFICER, MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT PETITION ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1545/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT DATED 17.10.2016 FILED BY THE SOLE RESPONDENT IN CCC 1549 OF 2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1542 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT NO. 411/16 FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION) TO ANNEXURE A6

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA RP NO. 1267 OF 2023 & connected cases

STATE HUMAN RIGHT COMMISSION

ANNEXURE A11 TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016, A TRUE COPY OF WHICH (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 CONTEMPT PETITIONER FILED AN TRUE COPY OF THE ARGUMENT NOTE DATED 15.12.2022 BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A 15 A TRUE COPY OF THE DETAILED EXPLANATION DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR, WAYANAD ALONG WITH TRANSLATION

ANNEXURE A 16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR DATED 16.1.2023

ANNEXURE A 17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A 18 A TRUE COPY OF THE COMPLAINT DATED 6.3.2018 BEFORE THE CHIEF MINISTER OF KERALA FILED BY THE PETITIONER (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A 19 A TRUE COPY OF THE AN EXPLANATION SUBMITTED BY THE MEENANGADY POLICE ALONG WITH TRANSLATION

ANNEXURE A 20 A TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 A CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CCC 179/2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 29.8.2016 ISSUED BY THE VILLAGE OFFICER, MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT PETITION ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1561/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT DATED 17.10.2016 FILED BY THE SOLE RESPONDENT IN CONTEMPT CASE (CIVIL) 1549 OF 2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1561 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT NO. 411/16 FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION) TO ANNEXURE A6

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA STATE RP NO. 1267 OF 2023 & connected cases

HUMAN RIGHT COMMISSION

ANNEXURE A11 A TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016, (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 A TRUE COPY OF THE ARGUMENT NOTE DATED 15.12.2022 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A15 A TRUE COPY OF THE DETAILED EXPLANATION LETTER FILED BY THE 1ST REVIEW PETITIONER DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR WAYANAD [ ALONG WITH ENGLISH TRANSLATION ]

ANNEXURE A16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR, WAYANAD DATED 16.1.2023

ANNEXURE A17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A18 A TRUE COPY OF THE COMPLAINT FILED BY THE CONTEMPT PETITIONER DATED 6.3.2018 BEFORE THE CHIEF MINISTER OF KERALA (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A19 A TRUE COPY OF THE EXPLANATION LETTER SUBMITTED INSPECTOR OF POLICE, MEENANGADY POLICE

ANNEXURE A20 TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 A CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CONT. CASE NO 182 OF 2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 28.8.2016 ISSUED BY THE VILLAGE OFFICER, MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT CASE (CIVIL) ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1545/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT FILED BY THE SOLE RESPONDENT IN CONT. CASE [C ] 1549 OF 2016 DATED 17.10.2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1552 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT NO. 411/16 FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY DATED 9/9/2016

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA STATE RP NO. 1267 OF 2023 & connected cases

HUMAN RIGHT COMMISSION

ANNEXURE A11 A TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016, (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 A TRUE COPY OF THE ARGUMENT NOTE DATED 15.12.2022 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A15 A TRUE COPY OF THE DETAILED EXPLANATION LETTER FILED BY THE 1ST REVIEW PETITIONER DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR, WAYANAD DATED

16..1..2023

ANNEXURE A17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A18 A TRUE COPY OF THE COMPLAINT FILED BY THE CONTEMPT PETITIONER DATED 6.3.2018 BEFORE THE CHIEF MINISTER OF KERALA (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A19 A TRUE COPY OF THE EXPLANATION LETTER SUBMITTED INSPECTOR OF POLICE, MEENANGADY POLICE

ANNEXURE A20 A TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD RP NO. 1267 OF 2023 & connected cases

PETITIONERS' ANNEXURES

ANNEXURE A1 A CERTIFIED COPY OF THE ORDER DATED 15.10.2019 IN CONT. CASE [C] NO. 183/2018 ISSUED BY THIS HON'BLE COURT

ANNEXURE A2 A TRUE COPY OF THE LETTER DATED 28.8.2016 ISSUED BY THE VILLAGE OFFICER, MUTTIL SOUTH TO THE SUB INSPECTOR OF POLICE, MEENANGADY (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A3 A TRUE COPY OF MEMORANDUM OF CONTEMPT PETITION ALONG WITH MEMORANDUM OF CHARGES IN CONT. CASE(C) 1545/2016 (WITHOUT ANNEXURES THEREIN)

ANNEXURE A4 A TRUE COPY OF THE AFFIDAVIT DATED 17.10.2016 FILED BY THE SOLE RESPONDENT IN CONT.CASE [C] NO. 1549 OF 2016

ANNEXURE A5 A TRUE COPY OF THE JUDGMENT DATED 23.3.2017 IN CONT. CASE(C) NO. 1540 OF 2016 AND CONNECTED CASES PASSED BY THIS HON'BLE COURT

ANNEXURE A6 A TRUE COPY OF COMPLAINT FILED BY THE CONTEMPT PETITIONER BEFORE STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A7 A TRUE COPY OF THE OBJECTION FILED BY THE 1ST REVIEW PETITIONER (ALONG WITH ENGLISH TRANSLATION) TO ANNEXURE A6

ANNEXURE A8 A TRUE COPY OF THE OBJECTION DATED 26.10.2016 TO ANNEXURE A6 FILED BY THE DISTRICT POLICE CHIEF, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A9 A TRUE COPY OF ORDER DATED 1.8.2017 IN COMPLAINT NO. 411/16 PASSED BY STATE POLICE COMPLAINTS AUTHORITY

ANNEXURE A10 A TRUE COPY OF THE COMPLAINT DATED 6.9.2016 (ALONG WITH ENGLISH TRANSLATION) FILED BY THE CONTEMPT PETITIONER BEFORE THE KERALA STATE HUMAN RIGHT COMMISSION RP NO. 1267 OF 2023 & connected cases

ANNEXURE A11 A TRUE COPY OF THE NOTICE RECEIVED IN HRMP NO.8843/2016 /WYD, THE DISTRICT POLICE CHIEF, WAYANAD SUBMITTED A DETAILED EXPLANATION DATED 7.10.2016, A TRUE COPY OF WHICH (ALONG WITH ENGLISH TRANSLATION

ANNEXURE A12 A TRUE COPY OF THE APPEAL DATED 15.12.2016 FILED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A13 A TRUE COPY OF THE JUDGMENT DATED 23.2.2022 PASSED BY THIS HON'BLE COURT IN WP (C) NO. 40977 OF 2016

ANNEXURE A14 A TRUE COPY OF THE CONTEMPT PETITIONER FILED AN ARGUMENT NOTE DATED 15.12.2022 BEFORE THE DISTRICT COLLECTOR, WAYANAD

ANNEXURE A15 A TRUE COPY OF THE ANSWER THE AVERMENTS RAISED BY THE CONTEMPT PETITIONER BEFORE THE DISTRICT COLLECTOR, THE 1ST REVIEW PETITIONER HAD FILED A DETAILED EXPLANATION DATED 3.1.2023 BEFORE THE DISTRICT COLLECTOR, WAYANAD (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A16 A TRUE COPY OF THE DETAILED ORDER PASSED BY THE DISTRICT COLLECTOR, WAYANAD DATED

16..1..2023

ANNEXURE A17 A TRUE COPY OF THE JUDGMENT DATED 18.1.2023 PASSED BY THIS HON'BLE COURT IN CONTEMPT CASE NO.2513 OF 2022

ANNEXURE A18 A TRUE COPY THE COMPLAINT DATED 6.3.2018 BEFORE THE CHIEF MINISTER OF KERALA , A TRUE COPY OF WHICH (ALONG WITH ENGLISH TRANSLATION)

ANNEXURE A19 A TRUE COPY OF THE EXPLANATION LETTER SUBMITTED BY INSPECTOR OF POLICE

ANNEXURE A20 TRUE COPY OF THE ORDER DATED 25.11.2016 IN CMP 18/2016 PASSED BY THE DISTRICT LEVEL POLICE COMPLAINTS AUTHORITY, WAYANAD

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter