High Court Kerala High Court

G.Sasikumar vs Udayan on 11 July, 2007

Kerala High Court
G.Sasikumar vs Udayan on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1448 of 2006(S)


1. G.SASIKUMAR, S/O. GOPALAN,
                      ...  Petitioner

                        Vs



1. UDAYAN,
                       ...       Respondent

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.ANIL K.NARENDRAN

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

 Dated :11/07/2007

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

                    ...................................................................................

                           CONTEMPT CASE (C) No. 1448   OF  2006

                    ...................................................................................

                                     Dated this the 11th July, 2007




                                                J U D G M E N T

H.L. Dattu, C.J.:

The complainant alleges in this Contempt case, filed under sections 11

and 12 of the Contempt of Courts Act read with Article 215 of the Constitution

of India, that the first respondent in this Contempt case has deliberately and

wilfully disobeyed the orders and directions issued by this court in W.P.(C)

No.23546 of 2003 dated 04.11.2004. Therefore, a request is made in this

Contempt case to initiate appropriate proceedings against the first

respondent and punish him under the provisions of the Contempt of Courts

Act, 1971.

2. The first respondent had filed his objections . In the said statement

of objections, the first respondent tried to justify his action.

3. When the matter came up for consideration before this court on

09.07.2007, we had directed the first respondent to be present before us

today, for the purpose of framing charges. Pursuant to the direction issued

by us, the first respondent is before us . May be realising that it would be

futile for him to defend himself in this Contempt case, he has come forward

with an undertaking to the effect that he would promote the petitioner in this

Contempt Case as Principal, S.N.M. Higher Secondary School, Purakkad

CONTEMPT CASE (C) No. 1448 OF 2006

2

with effect from 12.07.2007. In the aforesaid undertaking, he has offered his

unconditional apology also for not implementing Annexure-I judgment within

a reasonable time.

4. Firstly, since the respondent has realised his mistake, we are of the

opinion that the unconditional apology offered by him requires to be accepted

and it is accepted. In the undertaking filed by him, he has stated that he

would promote the petitioner in this Contempt case as the Principal, S.N.M.

Higher Secondary School, Purakkad with effect from 12.07.2007. We think

that it would satisfy the interest of the complainant.

5. The memo of undertaking filed by the first respondent is placed on

record. In view of the aforesaid undertaking we intend to drop the contempt

proceedings against the first respondent. Accordingly the following:

O R D E R

i) Further proceedings in this Contempt case are dropped.

ii) Memo of undertaking filed by the first respondent, is taken on

record.

iii) The first respondent is directed to comply with the undertaking

given by him, by promoting the petitioner/complainant to the post of Principal,

S.N..M. Higher Secondary School, Purakkad with effect from 12.07.2007

positively.

iv) Liberty is reserved to the petitioner/complainant to approach this

CONTEMPT CASE (C) No. 1448 OF 2006

3

court, if for any reason, the first respondent disobeys the orders and

directions issued by this court today.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk