High Court Kerala High Court

Thomas Paul vs Vellappan on 27 July, 2010

Kerala High Court
Thomas Paul vs Vellappan on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 840 of 2010(S)


1. THOMAS PAUL, S/O.PAILY, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. VELLAPPAN, AGED ABOUT 52 YEARS,
                       ...       Respondent

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :27/07/2010

 O R D E R
                  P.R. RAMACHANDRA MENON J.
                    ~~~~~~~~~~~~~~~~~~~~~~~
                      COC (C) No. 840        of 2010
                    ~~~~~~~~~~~~~~~~~~~~~~~
                 Dated, this the 27th day of July, 2010

                               JUDGMENT

The petitioner has filed this contempt of court case alleging wilful

disobedience on the part of the respondent in complying with the

direction contained in the interim order dated 08.06.10 in I.A. 6576 of

2010, whereby the second respondent therein was directed to provide

service connection to the residential building of the petitioner,

notwithstanding the pendency of W.P. (C) 31314 of 2009.

2. The respondent/contemnor has filed an affidavit dated 9.7.10,

stating that earnest efforts have already been taken to implement the

direction, pointing out that, though a total sum of Rs. 1500/- as ‘cash

deposit’ and Rs. 1500/- as ‘S/C charges’ and another sum of Rs. 8989/-

as the ‘balance OYEC amount’ demanded, the petitioner remitted only

the first two items and the amount in respect of ‘OYEC’ is still to be

satisfied, under which circumstances, the application of the petitioner

can be considered only subject to the seniority of other applicants. It is

stated that there is absolutely no violation of any of the directions given

by this Court and it is only because of the fault of the petitioner himself,

that the connection could not be provided. Reference is also made to

Cont. Case (C) No. 840 of 2010
: 2 :

the specific observations made by this Court in the interim order,

wherein the direction has been given as “the second respondent shall

inform the petitioner as to whether any other requirement is to be

satisfied, within two days, on which event, the same shall be complied

with by the petitioner within three days thereafter”.

3. In the above circumstances, this Court finds that, there is

absolutely no contumacious act on the part of the

contemnor/respondent. Accordingly, the contempt of Court case is

dismissed. However, it is made clear that, on satisfying the ‘OYEC’

amount as mentioned in the affidavit, the connection shall be provided

to the petitioner in conformity with the direction given Annexure A1

order.

P. R. RAMACHANDRA MENON, JUDGE

kmd