IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1519 of 2008(S)
1. JANAKI AMMA, D/O.PARUKKUTTYAMMA, 83
... Petitioner
Vs
1. GEETHA, SECRETARY, VARANTHARAPPILLY
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent :SRI.RENJITH THAMPAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/11/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
Contempt of Court Case No.1519/ 2008 in
W.P.(c).No.1631 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of November , 2008
JUDGMENT
An affidavit has been filed by the respondent Secretary of
Varantharappilly Grama Panchayat wherein at paragraph 3 it is stated
as follows:
“Moreover, I have not also received copy of the
Annexure 1 judgment so far. I have also made
enquiries regarding the receipt of the same in the
office of the Panchayat but I could not trace out the
copy of the judgment. It is submitted that the
averment in the contempt of court case that the
petitioner had served copy of the judgment on
31-1-2008 to me is not correct. On 31-01-2008 I was
attending a conference organized by the Deputy
Director of Panchayat at Thrissur.”
2. Elsewhere it is stated that the respondent has 23 years of
impeccable service. It is also stated that on receiving notice of the
contempt of court case, the records of the Panchayat were verified and
it was seen that Panchayat has not received Ext.P1.
CCC.No.1519/08 2
Having gone through the affidavit and having heard the
submissions of Sri.Ranjith Thampan, learned counsel for the
respondent, I feel that the affidavit can be accepted. I accept the
affidavit and close the contempt of court case. However I direct the
petitioner to resubmit Ext.P1 before the respondent and once Ext.P1 is
received by the respondent, the respondent will comply with the
directions in Annexure A1 within a period of one month thereafter.
PIUS.C.KURIAKOSE
JUDGE
sv.
CCC.No.1519/08 2