High Court Kerala High Court

Paul vs Bharathan on 24 October, 2008

Kerala High Court
Paul vs Bharathan on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.APP(C).No. 4 of 2008(S)


1. PAUL, S/O.THEKKETHALA LOUIS,
                      ...  Petitioner

                        Vs



1. BHARATHAN, S/O.ACHUTHAN PILLAI,
                       ...       Respondent

2. MUNICIPAL COUNCIL, IRINJALAKUDA

                For Petitioner  :SRI.K.G.BALASUBRAMANIAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/10/2008

 O R D E R
               H.L.DATTU, C.J. & A.K.BASHEER, J.
             -------------------------------------------------------
                   Cont. Appeal (Civil) No. 4 of 2008
                ----------------------------------------------------
                Dated, this the 24th day of October, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

This contempt appeal is filed against the orders passed by

the learned Single Judge in Contempt Case (Civil) No.1153/2007 dated

18.7.2008. Obviously, this appeal is filed under Section 19 (1) of the

Contempt of Courts Act, 1971.

2. When the matter came up for admission before the

Court, we asked the learned counsel appearing for the appellant to tell us

with regard to the maintainability of the appeal as such. The learned

counsel, while answering the query posed by us has brought to our

notice the observations made by the Apex Court in the case of

Midnapore Peoples’ Coop.Bank Ltd. and Others Vs. Chunilal Nanda

and Others { (2006) 5 SCC 399} and also the decision of this Court in

the case of Rasheed Vs. Saji Basheer { 2005 (2) KLT 106. In the first

case, the Apex Court has stated as under:

“The answer to Point (1) is that the following position

emerges from case-law in regard to appeals against

orders in contempt proceedings:

CAC No. 4/2008 -2-

I. An appeal under Section 19 is maintainable

only against an order or decision of the High Court

passed in exercise of its jurisdiction to punish for

contempt, that is, an order imposing punishment for

contempt.

II. Neither an order declining to initiate

proceedings for contempt, nor an order initiating

proceedings for contempt nor an order dropping the

proceedings for contempt nor an order acquitting or

exonerating the contemnor, is appealable under Section

19. In special circumstances, they may be open to

challenge under Article 136 of the Constitution.

III. In a proceeding for contempt, the High Court

can decide whether any contempt of court was committed,

and if so, what should be the punishment and matters

incidental thereto. In such a proceeding, it is not

appropriate to adjudicate or decide any issue relating to

the merits of the dispute between the parties.

IV. Any direction issued or decision made by the

High Court on the merits of a dispute between the parties,

will not be in the exercise of “jurisdiction to punish for

contempt” and, therefore, not appealable under Section

19. The only exception is where such direction or

decision is incidental to or inextricably connected with

the order punishing for contempt, in which event the

appeal under Section 19 can also encompass the

CAC No. 4/2008 -3-

incidental or inextricably connected directions.

V. If the High Court decides an issue or makes

any direction, relating to the merits of the dispute

between the parties, in a contempt proceedings, the

aggrieved person is not without remedy. Such an order is

open to challenge in an intra-court appeal (if the order

was of a Single Judge and there was a provision for an

intra-court appeal), or by seeking special leave to appeal

under Article 136 of the Constitution (in other cases).”

3. In the second case, this Court has observed as

under:

“3. In the instant case, Writ Petition No.31022 of 2003

was closed on the submission of the Government Pleader

that payment of dues on account of the service rendered

will be made in six month’s time. If that is an

undertaking within the meaning of S.2 (b) of the

Contempt of courts Act and a wilful breach of the same

is committed, then it would be an act of contempt

punishable under S.12 thereof. In the case on hand, the

learned Single Judge obviously did not treat the

statement made by the respondents as an undertaking

and that is why he opined that there was no act of

contempt on the part of the respondents. If the appellant

is aggrieved by the same, he has to only invoke the

CAC No. 4/2008 -4-

provisions under Art.136 of the Constitution as S.19 of

the Contempt of Courts Act gives a right of appeal if the

contemnor is committed for contempt and there is no

such appeal provision when a contemnor is discharged.

But, here we have to add a note of caution. While

disposing of the contempt case and discharging the

contemnor if the the court passes any order which

adversely affects the respondent, then the respondent can

always file Writ Appeal against such order of a Single

Judge only if the said order runs beyond the scope of the

order passed in the original proceedings, as such part of

the order is not governed by the contempt of Courts Act.

But, in the instant case such situation does not arise”.

4. One M.Bharathan had filed W.P.(C) No.14933/2006

before this Court, inter alia requesting this Court to issue a direction to

the respondent/Irinjalakuda Municipality to consider his representation

(Ext.P5) and to take appropriate proceedings for demolition of a portion

of the second respondent’s building, which, according to the petitioner

was causing dangers to the petitioner’s building and also the other tenants

of the second respondent. This Court by its order dated 2nd August,

2006 has allowed the writ petition and has directed the Municipality to

invoke their powers under Section 411 of the Municipalities Act and to

CAC No. 4/2008 -5-

demolish that portion of the second respondent’s building which is

causing dangers to the petitioner’s building and also the other tenants of

the second respondent.

5. Sri.Paul, who was the second respondent in the writ

petition has filed Review petition before this Court in RP No.763/2006.

This Court, while disposing of the review petition, had made it clear that

the cost that the Municipality may incur shall be paid by the writ

petitioner alone.

6. Since the Municipality did not comply with the positive

direction issued in W.P.( C) No.14933/2006 dated 2nd August, 2006, and

R.P.No.763/2006, the petitioner in the writ petition had filed Contempt

Petition No.1153/2007. The prayer in the contempt petition was to

initiate appropriate contempt proceedings against the Secretary of the

Municipality for the wilful and deliberate disobedience of the orders and

directions issued by this Court.

7. At the direction of the Court, Paul came to be impleaded

as the additional 2nd respondent in the contempt proceedings. Learned

Judge, while disposing of the contempt petition by his order dated

18th July, 2008, has directed the writ petitioner/Bharathan and Paul, the

2nd additional respondent to share in the ratio of 70: 30 the

CAC No. 4/2008 -6-

expenditure/cost incurred by the Municipality for demolition of the

three storied building belonging to Sri.Paul, the appellant in this

contempt appeal.

8. Aggrieved by the aforesaid direction issued by the

learned Judge, the additional second respondent Sri.Paul has approached

this Court.

9. Section 19 of the Contempt of Courts Act, 1971 reads

as under.

“19.Appeals.– (1) An appeal shall lie as of right from
any order or decision of High Court in the exercise of its
jurisdiction to punish for contempt–

(a) where the order or decision is that of a single
Judge, to a Bench of not less than two Judges of the
court;

(b). where the order or decision is that of a Bench,
to the Supreme Court;

Provided that where the order or decision is
that of the Court of the Judicial Commissioner in any
Union territory, such appeal shall lie to the Supreme
Court.

(2). Pending any appeal, the appellate
Court may order that–

(a) the execution of the punishment or order
appealed against be suspended;

(b). if the appellant is in confinement, he be

CAC No. 4/2008 -7-

released on bail; and

( c). the appeal be heard notwithstanding that the
appellant has not purged his contempt.

(3). Where any person aggrieved by any
order against which an appeal may be filed satisfies the
High Court that he intends to prefer an appeal, the High
Court may also exercise all or any of the powers
conferred by sub-section (2).

(4). An appeal under sub-section (1) shall
be filed–

(a) in the case of an appeal to a Bench of
the High Court, within thirty days;

(b) in the case of an appeal to the Supreme
Court, within sixty days, from the date of the order
appealed against.”

10. A reading of the aforesaid provision would clearly

indicate that, it is from a decision passed by a learned Single Judge to

punish for contempt an appeal would certainly lie before this Court

under Section 19 of the Contempt of Courts Act. This position is

explained by a Bench of this Court in the case of Jaya Joy Vs.

M.Thomas John (Con.Appeal No.2 of 2006 disposed of on 9th June,

2006) . In the said decision this Court has stated as under:

“In this contempt appeal challenge is to the order dated

15th March, 2006. In the original contempt petition the

CAC No. 4/2008 -8-

learned Single Judge only gave some directions. This is

not a case where there might have been any conviction

and sentence or fine under the provisions of the

Contempt of Courts Act, 1971. Such an order in the

view of this court would not be amenable to appeal as

made out from a reading of Section 19 of the Contempt

of courts Act. An appeal as per the provisions

contained in Section 19 would lie as of right from any

order or decision of High Court in the exercise of its

jurisdiction to punish for contempt. Sub-section (1) of

Section 19 has been interpreted by the Honourable

Supreme Court by observing that only if some

conviction is recorded that an appeal would be

competent.”

11. In the present case, the learned Judge has not passed

any order imposing any punishment for contempt either on Bharathan or

Paul who is the appellant in this appeal. He has only issued certain

directions and those directions are to apportion the cost incurred by the

Municipality to demolish the 3 storied building belonging to the

appellant. If, for any reason, the appellant is aggrieved by the said

direction, necessarily he has to file appropriate petitions in appropriate

proceedings. In that view of the matter the Contempt Appeal requires to

CAC No. 4/2008 -9-

be rejected and it is rejected.

12. I.A.No.609/2008 is closed.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS