High Court Kerala High Court

V.D.Rappai vs Subash(Age And Father’S Name Not … on 30 June, 2008

Kerala High Court
V.D.Rappai vs Subash(Age And Father’S Name Not … on 30 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 661 of 2008(S)


1. V.D.RAPPAI,. VADAKKETHALA HOUSE,
                      ...  Petitioner

                        Vs



1. SUBASH(AGE AND FATHER'S NAME NOT KNOWN
                       ...       Respondent

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  :SRI.S.SHANAVAS KHAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/06/2008

 O R D E R
                        PIUS C. KURIAKOSE, J.
                    ----------------------------------
                       C.O.C. NO. 661 of 2008
                    ----------------------------------
             Dated this the 30th      day of June , 2008

                              JUDGMENT

I am in complete agreement with Sri.Roy Chacko when he

submits that it should be the anxiety of the court always to ensure

that the dignity and prestige of the court be upheld by insisting a

complete obedience with orders passed by the court. But in the

present case I find that the secretary of the Panchayat had in

deference to Annexure A2 judgment issued a stop memo to the

second respondent in the writ petition directing him to stop the

functioning of the restaurant. Of course, as submitted by Sri. Roy

Chacko, the Secretary of the Panchayat could have ensured that the

stop memo is not disobeyed by the second respondent in the writ

petition by seeking the assistance of the local police in the matter.

But, the explanation offered by Sri. S.Shanavas Khan the learned

counsel for the Panchayat that it was because of Ext.R1(b)

judgment passed by this court and the hearing facilitated pursuant to

Ext.R1(b) and the decision taken on the basis of such hearing, that

the Secretary of the Panchayat did not seek assistance of the police in

this matter is fairly convincing. Therefore, I am of the view that the

C.O.C. No.661/2008 2

instant one is not a fit case where the action should be initiated against

the Secretary of the Panchayat for violating orders of this court.

PIUS C. KURIAKOSE
JUDGE
dpk