High Court Kerala High Court

P.I.Babu vs R.K.Abrot on 17 September, 2007

Kerala High Court
P.I.Babu vs R.K.Abrot on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1328 of 2007(S)


1. P.I.BABU, AGED 55 YEARS, S/O.ITHACK,
                      ...  Petitioner

                        Vs



1. R.K.ABROT, AGE AND FATHER'S NAME NOT
                       ...       Respondent

2. R.VENKATESWARAN, AGE AND FATHER'S NAME

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :S.C. FOR SYNDICATE BANK-M.P.ASHOK KUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/09/2007

 O R D E R
                      H.L.DATTU, C.J. & K.T.SANKARAN, J.
                              ------------------------------------------
                              Cont.Case (C)No.1328 of 2007
                              ------------------------------------------
                      Dated, this the 17th day of September, 2007

                                      JUDGMENT

H.L.Dattu, C.J.

A dismissed employee of the respondent Bank is before us in this

contempt petition, inter alia, alleging that the respondents have disobeyed the

orders and directions issued by a Division Bench of this Court in W.A.No.1766

of 2002 dated 26th July, 2005. Therefore, a request is made in the contempt

petition to initiate appropriate contempt proceedings against the respondents

and punish them for their wilful and deliberate disobedience of the orders and

directions issued by this Court in the aforesaid writ appeal.

(2) The Bank aggrieved by the orders passed by the learned Single

Judge in O.P.No.13836 of 1997 has filed appeal before this Court in

W.A.No.1766 of 2002. A Bench of this Court by its order dated 26th July, 2005

has modified the orders passed by the learned Single Judge. In that they

have stated as under:

“2. It is contended that there is no violation of principles of
natural justice. But in the light of conviction and sentence,
necessarily he has to face further dismissal from service and it is
only appropriate that the dismissal already ordered be converted
as a dismissal based on such conviction; and ofcourse in case
the appeal against conviction is modified or annulled, the Bank
will be free to initiate further action either as directed by the
learned single Judge or in terms of clause 11 of the Syndicate
Officer Bank Employees (discipline and Appeal) Regulations,
1976.”

(3) A perusal of the orders passed by the Division Bench of this Court

would clearly demonstrate that there is no positive direction by this Court to the

respondent Bank to pay arrears of salary to the complainant for the period from

1996 till he was convicted by a criminal court in the year 1999. In the absence

Cont.Case (C)No.1328/2007
2

of a positive direction by this Court, it cannot be said that the Bank has

committed any contempt which would come within the definition of Section 2(b)

of the Contempt of Courts Act, 1971.

(4) In view of the above, we do not intend to entertain this contempt

petition. Accordingly, the petition requires to be rejected and it is rejected

without reference to the respondent.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE
vns