High Court Kerala High Court

K.Suresh Kumar vs Manoj Joshy on 25 November, 2010

Kerala High Court
K.Suresh Kumar vs Manoj Joshy on 25 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1248 of 2010(S)


1. K.SURESH KUMAR, AGED 44,
                      ...  Petitioner
2. T.SUGATHAN, AGED 40,
3. M.ARAVINDAN, AGED 52,
4. M.DINESH KUMAR, AGED 39,

                        Vs



1. MANOJ JOSHY, AGE AND FATHER'S
                       ...       Respondent

2. V.K.BABY, AGE AND FATHER'S

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/11/2010

 O R D E R
   J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Contempt Case (Civil) No. 1248 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 25th day of November, 2010

                              JUDGMENT

Ramachandra Menon, J.

The petitioners have approached this Court with this

Contempt Petition stating that only scant regards have been

paid to the verdict passed by this Court on 24.11.2009, where,

an undertaking was given on behalf of the Government and

also on behalf of the Water Authority that, completion of the

pipe line laying works from sewage treatment plant, Kozhikode

Medical College to Canoly Canal will be completed and

commissioned after trial run by the 4th week of July, 2010.

2. During the course of the proceedings, the

learned Government Pleader submitted that the 1st

respondent/contemnor is actually in no way connected with the

matter. In the said circumstances, the petitioners have filed

an Interlocutory Application bearing No., I.A. 591 of 2010 to

substitute the 1st respondent, which was allowed and the 1st

respondent was substituted as per order dated 13.10.2010.

Contempt Case(Civil) No. 1248 of 2010
-:2:-

But no draft memo of charges has been filed in respect of the

said substituted respondent. The learned counsel for the

petitioners submits that the grievance projected will stand

confined only to the 2nd respondent and that the matter need not

be dealt with, against the 1st respondent.

3. The substituted 1st respondent has filed an

affidavit. It is revealed from the affidavit that the construction

of the sewage treatment plant was completed; its trial run was

successfully conducted and the remaining work is with regard to

the laying of pipe lines.

4. The 2nd respondent, has filed a counter affidavit

pointing out the sequence of events as to the steps taken to

comply with the undertaking given. It is stated that, the work

was entrusted by the Water Authority, on tender, to one

Mr.T.Ramachandran, a Contractor, who commenced the work.

However, the work was intercepted by the local public and a

series of proceedings by way of negotiations, meetings,

conferences etc; at the instance of the District Collector,

Kozhikode, Mayor of Kozhikode Corporation and also the MLA of

Contempt Case(Civil) No. 1248 of 2010
-:3:-

Kozhikode Assembly Constituency were held at different points of

time. It is also brought to our notice that some of the local

residents had approached this Court by filing a writ petition,

seeking an alternate route to drain out the treated water from

the treatment plant. It is also pointed out in the counter affidavit

that earnest efforts have been made to obey the undertaking

given while finalising the proceedings as per the verdict dated

24.11.2009 and that there is no willful disobedience in any

manner.

5. After hearing the learned counsel for the

petitioners, the learned Government Pleader appearing on behalf

of the 1st respondent and also the learned Counsel for the 2nd

respondent, we find that no further proceedings are required to

be pursued in this matter; but for observing that the work shall

be finalised without any further delay.

6. The learned counsel for the 2nd respondent who

happens to be the Standing Counsel for the Water Authority

submits that they require six months’ time to complete the work.

However, taking note of the actual facts and figures and the

Contempt Case(Civil) No. 1248 of 2010
-:4:-

steps already taken, we find it fit and proper to grant three

months’ time from today, so as to have the entire works

completed and the project commissioned.

With the above observation and direction, the

Contempt of Court Case is closed.

J.Chelameswar,
Chief Justice.

P.R.Ramachandra Menon,
Judge.

ttb