IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1318 of 2009(S)
1. S.P.SASIDHARAN THAMPAN
... Petitioner
Vs
1. P.RAGHAVAN, S/O. NOT KNOWN,
... Respondent
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :17/11/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
Cont. Case (C)No.1318 of 2009
------------------------------------------
Dated this the 17th day of November, 2009
JUDGMENT
A.K.Basheer, J.
Learned Standing Counsel for Hindu Religious and
Charitable Endowments (Administration) Department, Kozhikode,
after getting instructions, submits that the delay in complying with the
direction issued by this Court occurred inadvertently and particularly
since the office premises had to be shifted to another building. It is
also pointed out that, in fact, a hearing was scheduled to be held on
April 1, 2009 which was adjourned at the request of the petitioner
himself to April 18, 2009. But immediately thereafter the shifting of
the premises took place.
2. Learned Standing Counsel assures the Court that the
respondent will pass orders in the matter without any further delay,
since hearing is scheduled to be held on November 25, 2009. If the
petitioner co-operates, orders will be passed in compliance of the
Cont. case (C) No.1318 of 2009.
– 2 –
direction issued by this Court on or before November 30, 2009.
3. The above submission is recorded and the contempt
case is closed. However, it is made clear that it will be open to the
petitioner to revive the contempt case if the situation so warrants.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns