High Court Kerala High Court

Grama Sakthi Janakeeya Samithi vs P.J.Antony(Father’S Name And Age … on 15 November, 2010

Kerala High Court
Grama Sakthi Janakeeya Samithi vs P.J.Antony(Father’S Name And Age … on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1072 of 2010(S)


1. GRAMA SAKTHI JANAKEEYA SAMITHI,REP.CONVE
                      ...  Petitioner

                        Vs



1. P.J.ANTONY(FATHER'S NAME AND AGE NOT
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.S.SHANAVAS KHAN

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

 Dated :15/11/2010

 O R D E R
      J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                 ------------------------------------------
                  Cont. Case (C) No. 1072 of 2010
                 ------------------------------------------
             Dated this the 15th day of November, 2010

                            JUDGMENT

J.Chelameswar, C.J.

Complaining that the judgment of this Court in W.P.(C)

No.14426 of 2002 dated 28th October, 2005 is wilfully violated, the

instant contempt case is filed.

2. The substance of the grievance in the writ petition

was that there was indiscriminate encroachment on the banks of

Ayinithodu (canal) and other connected canals resulting in

flooding of the nearby localities and the petitioner complained that

the respondents authorities of the State are not taking any action

against the encroachers.

3. By the judgment dated 28th October, 2005 this Court

disposed of the writ petition directing the respondents to make

“concerted efforts for identifying the encroachments/encroachers”

and “to take appropriate stern action for the removal of the

Cont. Case (C) No. 1072 of 2010
2

encorachments at the earliest.” It may be mentioned here that none

of the persons alleged to be the encraochers was a party to the

above mentioned writ petition.

4. The present contempt case came to be filed in the

month of August, 2010. It is stated in the counter affidavit filed by

the respondent that pursuant to the direction of this Court referred

to above, a survey was sought to be conducted to identify the

encroached areas and the encroachers. Eventually on the basis of

the survey, the Grama Panchayat which was the 6th respondent in

the writ petition, initiated eviction proceedings against the

identified encroahers. Some of them were in fact evicted and some

of them approached this Court by way of various writ petitions

asserting various legal rights, the details of which may not be

necessary for the present purpose. In one of them (W.P.(C)

No.6699 of 2007) by the judgment dated 5th March, 2007 this

Court directed the respondents to conduct a re-survey and then take

action against the encroachers. This was followed by a series of

Cont. Case (C) No. 1072 of 2010
3

writ petitions initiated by various persons, complete details of

which may not be necessary for the purpose of this case.

5. In substance, the respondent submitted that the order

of this Court dated 28.10.2005 could not be implemented in full

though the respondent made very earnest effort to implement the

same, in view of the various legal proceedings initiated at the

behest of various persons who were not parties to the above

mentioned writ petition. The respondent therefore submits that

though there is delay in implementation of the orders of this Court,

the delay can never be said to be either wilful or deliberate.

6. We have perused the counter affidavit and noted the

details of the various steps taken by the respondent. We are

convinced that there was no deliberate disobedience of the orders

of this Court, but the respondent was prevented from implementing

the orders of this Court by various legal proceedings.

7. In the circumstances, we do not see any reason to

proceed further with the contempt case. The contempt case is

Cont. Case (C) No. 1072 of 2010
4

closed. We only wish to add that this case perhaps is one of the

classic instances of how giving a go-by to the established

procedures of law would lead to unnecessary multiplicity of

litigations.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns