High Court Kerala High Court

C.D.Chacko vs Smt.Ishitha Roy on 26 June, 2007

Kerala High Court
C.D.Chacko vs Smt.Ishitha Roy on 26 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 638 of 2007(S)


1. C.D.CHACKO, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. SMT.ISHITHA ROY, I.A.S.,
                       ...       Respondent

2. SREEDHARAN P.

3. RAJAN.K., RANGE OFFICER,

4. GANESH KUMAR, SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/06/2007

 O R D E R
                             H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

                                   ------------------------------------------

                                        Cont.Case (C) No.638 of 2007

                                   ------------------------------------------

                            Dated, this the   26th   day of June,  2007


                                          JUDGMENT

H.L.Dattu, C.J.

Alleging that the respondents in this contempt petition have disobeyed

the orders and directions issued by this Court in W.P.(C) No.5985 of 2007

dated 1st March, 2007, the petitioner in the writ petition has filed this contempt

petition. In the petition he requests us to initiate appropriate contempt

proceedings against the respondents and punish them for their so called wilful

disobedience of the orders and directions issued by this Court.

2. This Court while disposing of the writ petition had observed as under:

“This is a petition for police protection. The petitioner wants

to get police protection to collect cashew nuts. In spite of service

of notice by special messenger, there is no appearance for the

contesting respondents. Govt. Pleader submitted that as and

when necessary, protection can be granted and at present there

is no problem. In the absence of any prohibitory orders against

the petitioner, the petitioner should be given protection as and

when required. The petitioner and his workers should be given

protection to collect cashew nuts. Whenever problem arises, the

petitioner may request the local Sub Inspector of Police for

granting protection.

The writ petition is disposed of with the above directions.”

3. According to the petitioner, though he had lodged a complaint with

the Sub Inspector of Police for granting protection, the Sub Inspector has not

come to his rescue. Petitioner has further stated that he had also approached

the District Collector, Kannur. Petitioner has produced two documents before

us. The first one is the complaint lodged before the Sub Inspector of Police,

Aralam and the second one is a complaint lodged before the District Collector,

Cont.Case (C)638/2007 2

Kannur. Petitioner has not stated as to whether those complaints have been

received by the concerned respondents. In our opinion, before approaching

this Court for appropriate relief, if for any reason the respondents do not comply

with the orders and directions issued by this Court, the party has necessarily to

approach the superior authorities and if they fail there also, then only they can

request this Court to exercise its jurisdiction under Sections 11 and 12 of the

Contempt of Courts Act read with Article 215 of the Constitution. In that view of

the matter, the contempt petition requires to be rejected and it is rejected.

However, liberty is reserved to the petitioner to approach the superior

authorities for implementing the orders and directions issued by this Court in

the aforesaid writ petition.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns