IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1363 of 2009(S)
1. SABUNATH K.S., AGED 41, S/O.SOMANATH,
... Petitioner
Vs
1. S.CHANDRAN, AGED ABOUT 53 YEARS,
... Respondent
2. SHEKAR BABU, AGED ABOUT 50,
3. N.SHIVADAS, AGED ABOUT 45 YEARS,
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/11/2009
O R D E R
P.N.RAVINDRAN,J.
—————————————-
Contempt Case (C) No. 1363 of 2009 – S
—————————————-
Dated 13th November, 2009
Judgment
Sri.E.K.Nandakumar, the learned standing counsel appearing
for the Indian Oil Corporation Limited submits that two days prior to
the date on which the Annexure I interim order was passed,
pursuant to Ext.P17 order that was impugned in the writ petition,
the petitioner’s customers were linked to the agency mentioned in
Ext.P17. He submits that as the interim order was passed only
thereafter, there has been no violation. A reading of Annexure I
indicates that this Court did not intend to stay the operation of
Ext.P17 unconditionally. This Court had only directed that if
Ext.P17 has not been implemented as on 2.11.2009, the status quo
as on that day shall be maintained. Since the order impugned in the
writ petition was implemented two days prior to the date on which
Annexure I interim order was passed, I do not see any ground to
entertain this contempt case. It is accordingly dismissed.
P.N.RAVINDRAN
Judge
vaa