IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 399 of 2007(S)
1. M/S.C.D.CHACKU & CO.,
... Petitioner
Vs
1. DR.M.BEENA, AGED AND FATHER'S NAME
... Respondent
2. V.ARCHIDEL, AGED AND FATHER'S NAME
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :08/03/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
COC No. 399 of 2007
-------------------------
Dated, this the 8th day of March, 2007
J U D G M E N T
This contempt petition is filed on the ground that petitioner
was not heard in adjudication proceedings inspite of specific
direction in the judgment. Even though there is technical
violation of judgment, there is no scope for initiation of contempt
action because the finding is that the rice seized was not to be
sold in the open market but was intended for distribution through
Public Distribution System and therefore hearing in this case is
only an empty formality. Accordingly contempt is closed leaving
freedom to the petitioner to challenge fresh order passed
pursuant to judgment if there is any tenable ground.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg