High Court Kerala High Court

E.Selvarajan vs C.S.Sreenivasan on 24 July, 2007

Kerala High Court
E.Selvarajan vs C.S.Sreenivasan on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 786 of 2007(S)


1. E.SELVARAJAN, S/O. EBENEEZER,
                      ...  Petitioner

                        Vs



1. C.S.SREENIVASAN,
                       ...       Respondent

2. RAMACHANDRAN NAIR, S/O. NARAYANAN NAIR,

3. SHYAMAN, S/O. APPUKUTTAN NAIR,

4. GOPAKUMAR, S/O. SUKUMARAN NAIR,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  :SRI.G.P.SHINOD

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :24/07/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                          -------------------------------
                         C.C.C No. 786 OF 2007
                        -----------------------------------
                   Dated this the 24th day of July, 2007

                                 JUDGMENT

There is no appearance for the respondents who have been

served with notice. But as fairly conceded by the learned counsel for

the petitioner that Annexure I judgment was served only on the

Secretary of the Panchayat and not on the President, the 2nd respondent

who though a party to Annexure I was not actually served with a copy of

the judgment. Even though there is enough material to hold that it was

with the knowledge and connivance of the 2nd respondent also that the

compound wall in question was demolished in violation of the directions

in Annexure I judgment, I refrain from initiating action under this

jurisdiction against the 2nd respondent on the technical reason that he

has not been served with notice of the judgment prior to the demolition.

However, I permit the petitioner to move the Tribunal which is presently

in seisin of the appeal preferred by the petitioner for appropriate

mandatory orders regarding restoration of the compound wall. The

Contempt Case will stand closed with the above direction. The

petitioner can seek appropriate orders from the Tribunal regarding

compensation also, if so advised.




                                          PIUS C. KURIAKOSE, JUDGE
btt

WPC    2