IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 665 of 2007(S)
1. R.DEVARAJAN, AGED 50 YEARS,
... Petitioner
Vs
1. SRI. SAM JACOB,
... Respondent
2. SRI. C.P.FRANCIS,
3. SRI. SASIDHARAN,
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :04/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
C.C.C. No. 665 OF 2007
-----------------------------------
Dated this the 4th day of September, 2007
JUDGMENT
Additional District Magistrate, Kollam is impleaded suo motu as
additional 4th respondent in the Contempt Case. Registry will carry out
corrections in the cause title.
2. A detailed counter affidavit has been filed by the Electricity
Board to which a reply affidavit has been filed by the petitioner. Learned
Standing Counsel for the Electricity Board submits that pursuant to
Annexure A2 judgment the petitioner pointed out four alternate sites. Of
those four sites, three sits were not technically feasible. But as regards
the 4th site which was technically feasible, objections were raised by
certain persons and thus the matter has been referred to the Additional
District Magistrate, Kollam. Proceeding No.M4-28117/06 is now
pending before the Additional District Magistrate, Kollam and recently
the proceedings stood posted on 10.07.07 from which date it has been
adjourned.
Under these circumstances, I am of the view that it will not be
proper to initiate action for Contempt against the respondents now. I
dispose of the Contempt Case issuing the following directions:
The additional 4th respondent is directed to dispose of the
CCC No. 665 OF 2007
2
proceedings in accordance with law at the earliest and at any rate within
two months of receiving a copy of this judgment.
PIUS C. KURIAKOSE, JUDGE
btt
CCC No. 665 OF 2007
3