High Court Kerala High Court

Titus.T.P vs C.K.Unnikrishnan on 9 June, 2008

Kerala High Court
Titus.T.P vs C.K.Unnikrishnan on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 647 of 2008(S)


1. TITUS.T.P,S/O.PAPPU, THOZHUTHINKAL
                      ...  Petitioner
2. UNNIKRISHNAN P.I,S/O.KUMARAN,

                        Vs



1. C.K.UNNIKRISHNAN, FATHER'S NAME NOT
                       ...       Respondent

2. P.A.GOPI, MUNICIPAL CHAIRMAN,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  :SRI.M.P.ASHOK KUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/06/2008

 O R D E R
                        H.L.Dattu, C.J. & A.K.Basheer, J.
                      ------------------------------------------------------
                      Cont. Case (C).No.647 of 2008-S
                     ------------------------------------------------------
                        Dated, this the 9th day of June, 2008

                                       JUDGMENT

H.L.Dattu,C.J.

Complainants allege that the respondents have wilfully and

deliberately disobeyed the orders and directions issued by this Court in W.P.(C).

No.8601 of 2007 dated 10.04.2007 and the orders passed by this Court in

Cont.Case (C).No.1402 of 2007 dated 14.11.2007 and, therefore, they request

us to initiate appropriate contempt proceedings against the contemnors and

punish them for the so-called disobedience of the orders and directions issued

by this Court.

2. Sri.M.P.Ashok Kumar, learned counsel appearing for the

respondents, has filed a counter affidavit before this Court. In that has stated in

too many words that after the disposal of the writ petition and the contempt

petition sufficient progress has been made by the Municipality for effective

disposal of the waste and garbage. Further, he has produced, along with the

counter affidavit, certain documents, which would clearly indicate that the

Municipality is taking effective and efficacious steps.

In view of the above, at this stage, it may not be appropriate for

this Court to initiate any contempt proceedings against the respondents.

Therefore, the contempt proceedings requires to be dropped and it is dropped.

Ordered accordingly.




                                                                  H.L.Dattu
                                                                Chief Justice




                                                                A.K.Basheer
vku/-                                                                Judge