IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1044 of 2009(S)
1. VINEESH, AGED 34, S/O.SUKUMARAN,
... Petitioner
Vs
1. P.R.RENJAN,
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :20/10/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
...............................................................................
CONTEMPT OF COURT CASE NO. 1044 OF 2009
.........................................................................
Dated this the 20th October, 2009
J U D G M E N T
As per the judgment dated 20.07.2009 in the Writ Petition,
recovery proceedings initiated against the petitioner for
realisation of a sum of Rs. 64,440/- plus additional tax and
expenses due under the relevant provisions of the Kerala Motor
Vehicles Act, 1976 in respect of the vehicle bearing registration
No.KL.38/2544 were intercepted, subject to the condition that
the petitioner remitted a sum of Rs. Twenty thousand within one
month; simultaneously making it clear that the balance amount
was to be cleared by way of three equal monthly installments,
the first of which on or before the 10th September, 2009, to be
followed by similar installments to be effected on or before the
10th of the succeeding months, with default clause. On
remittance of the first installment, the vehicle of the petitioner
was directed to be released to the petitioner; also observing that
CONTEMPT OF COURT CASE NO. 1044 OF 2009
2
the vehicle was not to be put on the road unless and until the
entire tax liability was cleared.
2. This Contempt of Court Case has been filed by the
petitioner stating that, despite the satisfaction of the first
installment, the vehicle has not been released to the petitioner
so far. On issuance of notice after dispensing with the personal
appearance of the contemnor, the respondent has filed an
affidavit stating that the petitioner was yet to comply with the
direction given by this Court, in so far as he did not choose to
effect the first installment due within the specified time, i.e. on
or before 10.09.2009. It is also stated therein that the
petitioner’s contention as to the payment of a sum of
Rs.20000/- though is correct, the specific direction given by this
Court was to release the vehicle on remittance of the ‘first
installment of the balance amount’, which was to be cleared on
or before 10.09.2009.
3. On going through the judgment, there is no room for
any obscurity at all. The direction to remit a sum of Rs.20000/-
was given while intercepting with the coercive steps and release
CONTEMPT OF COURT CASE NO. 1044 OF 2009
3
of the vehicle was ordered, on remittance of the first installment
towards the balance liability to be satisfied by the petitioner . In
the said circumstances, this Court does not find any
disobedience or contumacious act on the part of the respondent
and no interference is called for. Therefore, the Contempt Case
is dismissed accordingly.
However, it appears that the petitioner could not properly
conceive the meaning of the direction given by this Court while
passing the judgment and in the said circumstances, the
direction contained in the said judgment will continue to operate
and the vehicle will be released to the petitioner, if the direction
is complied within a further period of two weeks from today,
effecting the installments, as ordered.
P.R. RAMACHANDRA MENON,
JUDGE.
lk