High Court Kerala High Court

V.Bhaskaran vs Mrs.Maggie on 23 August, 2007

Kerala High Court
V.Bhaskaran vs Mrs.Maggie on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1507 of 2006(S)


1. V.BHASKARAN, PART TIME CASUAL SWEEPER,
                      ...  Petitioner

                        Vs



1. MRS.MAGGIE,
                       ...       Respondent

2. MR.P.S.SASI, S/O.NOT KNOWN TO THE

3. MR.JANENDRAN, S/O.NOT KNOWN TO THE

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/08/2007

 O R D E R
                        KURIAN JOSEPH, J.
             ------------------------------------------
               Contempt Case No. 1507 OF 2006
              ------------------------------------------
            Dated this the 23rd day of August, 2007.


                          J U D G M E N T

Petitioner approached this Court with certain grievances

regarding non-implementation of the judgment in

W.P.(C) No.16671/2004.

2. In view of the statements contained in the affidavit filed

by the first respondent and also the certificates regarding

sweeping area, it can be seen that there is no contumacious

conduct on the part of the respondents.

In case the petitioner has any dispute with regard to the

facts as stated in the affidavit, it is for him to pursue the matter

in appropriate proceedings challenging the correctness of the

certificates. Without prejudice to such liberty, this Contempt

Case is closed.

KURIAN JOSEPH, JUDGE.

smp