IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 270 of 2010(S)
1. PRASAD,AGED 28 YEARS,
... Petitioner
Vs
1. PREMKRISHNAN NAIR,
... Respondent
2. SHIBU MATHEW, AGED 44 YEARS,
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :25/02/2010
O R D E R
P.R. RAMAN Ag. CJ &
C.N. RAMACHANDRAN NAIR, J.
= = = = = = = = = = = = = = = = = = = =
CONT. CASE (C) No. 270/2010
= = = = = = = = = = = = = =
DATED THIS, THE 25TH DAY OF FEBRUARY, 2010.
J U D G M E N T
Raman, Ag. CJ.
This contempt case was filed alleging that after obtaining police
protection, even though there was an order passed by the Panchayat
interdicting the construction, construction was made and the tower was also
commissioned. Learned counsel Sri. Philip appearing for the respondents
submits that subsequently, the Panchayat has set aside the order. Further,
the question here is not whether the tower was constructed or not, but the
question is whether it is commissioned or not. Learned counsel submits hat
except making preparations, actually commissioning is not take place. In
view of the above, there is no violation of the order as of now. However,
without obtaining permission from this Court, if there is any commissioning
of the tower in future, it is open to the petitioner to approach this Court.
Closed.
P.R. RAMAN,
(Ag. CHIEF JUSTICE)
C.N. RAMACHANDRAN NAIR,
(JUDGE).
knc/-