High Court Kerala High Court

P.K.M.Kutty Haji vs B.M.Jamal on 11 June, 2007

Kerala High Court
P.K.M.Kutty Haji vs B.M.Jamal on 11 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con APP(C) No. 5 of 2007(S)


1. P.K.M.KUTTY HAJI, S/O. KUNHALASSAN,
                      ...  Petitioner

                        Vs



1. B.M.JAMAL,
                       ...       Respondent

2. K.V.KUNHIMOHAMMED HAJI,

                For Petitioner  :SRI.P.S.ABDUL KAREEM

                For Respondent  :SRI.P.A.ABDUL JABBAR, SC, WAKF BOARD

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

 Dated :11/06/2007

 O R D E R
                H.L.DATTU, C.J. & K.T.SANKARAN, J.

               -------------------------

                  Contempt Appeal No.5 of  2007

               -------------------------

                   Dated this the 11th  day of June, 2007.



                                   JUDGMENT

H.L.DATTU, C.J.

The petitioner was before this court in W.P.(C)

No.37621/04. His main prayer in the writ petition was to issue an

appropriate direction to the 2nd respondent interdicting him from

constructing a building in the burial ground of a public trust. His

other grievance was that he had already filed an appropriate

petition before the Kerala Wakf Board, Ernakulam and the same is

not yet disposed of by them, in spite of long lapse of time. The

learned single Judge has disposed of the writ petition by order

dated 28.12.2004 and in that, has directed that the 2nd respondent

shall not complete the construction of the building till the first

respondent viz., the Kerala Wakf Board decides the petition filed by

the petitioner, Ext.P2.

2. Alleging that the 2nd respondent, in spite of the

directions issued by this court in the aforesaid writ petition, has

completed the construction, the petitioner was before this court in

C.C.No.1532/06. The learned Judge has disposed of the contempt

petition by order dated 7.3.2007 and in that, has directed the Wakf

Contempt Appeal No.5 of 2007

:: 2 ::

Board to consider the petition Ext.P2, which is numbered as

O.P.No.122/04, as expeditiously as possible.

3. Aggrieved by the said direction issued in the

contempt petition, the complainant is before us in this appeal.

4. In this appeal, we are not deciding the

maintainability or otherwise of the appeal filed by the petitioner

against the orders passed in yet another contempt petition. We

leave this issue open for a decision in appropriate case.

5. The only direction that was issued by this court,

while disposing of the writ petition was, that the 2nd respondent

shall not put up any further construction till Ext.P2 petition, filed

by the petitioner pending before the Wakf Board, is disposed of.

6. Alleging that the 2nd respondent has completed the

construction, the petitioner has filed this contempt petition. In the

contempt petition so filed, the petitioner has not produced any

material even to suggest that after the disposal of the writ petition,

the 2nd respondent has made any further construction in the

disputed property. Keeping this aspect in view, the learned

Judge has disposed of the contempt petition directing the Board

to decide the petition filed by the petitioner as early as possible.

Contempt Appeal No.5 of 2007

:: 3 ::

In our view, the learned single Judge has not

committed any error whatsoever and therefore, no interference is

called for in the appeal filed against the said order. This

contempt appeal is dismissed. Ordered accordingly.

Sd/-

H.L.DATTU

CHIEF JUSTICE

Sd/-

K.T.SANKARAN

JUDGE

sk/

//true copy//

P.S. To Judge