Citation : 2024 Latest Caselaw 12755 Ker
Judgement Date : 21 May, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
Tuesday, the 21st day of May 2024 / 31st Vaisakha, 1946
CONTEMPT CASE(C) NO. 918 OF 2024(S) IN WP(C) 32688/2023
PETITIONER/PETITIONER IN WPC:
KHADEEJA BASHEER, AGED 66 YEARS, W/O.ABDUL BASHEER, PUDUSSERRY
HOUSE, PATTANI STREET, CITY POST, PALAKKAD, PIN - 678 014.
BY ADV. SRI. RAVI KRISHNAN
RESPONDENT/3RD RESPONDENT IN WPC:
SREEJITH.S, REVENUE DIVISIONAL OFFICER, PALAKKAD, OFFICE OF REVENUE
DIVISIONAL OFFICER, PALAKKAD, PALAKKAD DISTRICT, PIN - 678 001.
BY GOVERNMENT PLEADER
This Contempt of court case (civil) having come up for orders on
21.05.2024, the court on the same day passed the following:
P.T.O.
VIJU ABRAHAM,J
-------------------------
Cont. Case(C).Nos.918, 920 & 927 of 2024
-------------------------------------------
Dated this the 21st day of May, 2024
ORDER
The learned counsel for the petitioner submits
that the application has been rejected stating
that the proceedings under Section 13 of the Act
2013 has been initiated. Such stand cannot be
taken especially in view of the judgment in
Bharathan Ramanathan v. State of Kerala (2022 (7)
KHC 541).
2. The learned Government Pleader seeks
further time to take steps to purge the Contempt.
Post on 29.05.2024.
sd/-
VIJU ABRAHAM, JUDGE
pm
21-05-2024 /True Copy/ Deputy Registrar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!