High Court Kerala High Court

Satheesh Kumar vs Indukaladharan on 15 March, 2010

Kerala High Court
Satheesh Kumar vs Indukaladharan on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 303 of 2010(S)


1. SATHEESH KUMAR, S/O.KUNJUKRISHNA PILLAI,
                      ...  Petitioner
2. MOHANAN, S/O.DASAN,AGED 48 YEARS,

                        Vs



1. INDUKALADHARAN, AGED AND FATHER'S NAME
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :15/03/2010

 O R D E R
                   P.R.RAMACHANDRA MENON, J
               -------------------------------
               Contempt Case No. 303 of 2010
              ----------------------------------
              Dated this the 15th day of March, 2010.

                          J U D G M E N T

The petitioners have filed the present ‘Contempt of Court

Case’ stating that the respondent has paid only scant regards to

Annexure 1 order passed by this Court on 22.2.2010 and coercive

proceedings have been taken by affixing Annexure 2 and 3 notices

at the residence of the petitioner, much after passing the interim

order of stay.

2. The learned counsel for the petitioners submits that even

though the dates of Annexure 2 and 3 notices have been shown as

10.2.2010, the steps taken by the respondent causing the same to

be affixed at the building of the petitioners were after

communicating Anneuxre A1 interim order passed by this Court

which is very much contumacious and is liable to be proceed

against, under the relevant provisions of the Contempt of Court Act.

The respondent has filed an affidavit explaining the actual facts and

figures, submitting that there is absolutely no attempt to disobey

the orders passed by this Court at any point of time. It is also

Contempt Case No. 303 of 2010 2

brought to the notice of this Court that the petitioners have not

complied with the condition imposed by this Court vide Annexure 1

interim order by depositing a sum of Rs.2 lakhs each, so as to avail

the benefit of the interim order.

3. The learned Government Pleader submits that it was very

much after filing of the Contempt of Court Case, that the condition

has been complied with by effecting the deposit on 6.3.2010. It is

also asserted that no further coercive proceedings are being

pursued in view of Annexure 1 interim order.

4. Taking note of the facts and figures, this Court finds that

there is failure on the part of the petitioners in satisfying the

condition imposed by this Court in Annexure 1 interim order and

that there is no contumacious act on the part of the respondent in

any manner. However, since the petitioners have complied with the

direction by effecting the deposit on 6.3.2010, the petitioners will

continue to avail the benefit of interim order.

The Contempt of Court Case is closed.

Sd/-

P.R.RAMACHANDRA MENON
JUDGE
ab
//True Copy//