IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 424 of 2008(S)
1. RAVEENDRAN PILLAI, AGED 64 YEARS,
... Petitioner
2. SIVADASAN NAIR, AGED 58 YEARS,
Vs
1. SURESH JEEVAN, AGED 49 YEARS,
... Respondent
2. C.K. GUPTAN, AGED ABOUT 58 YEARS,
3. P. NARAYANAN, AGED 56 YEARS,
4. P.K. SUMATHIKUTTY AMMA, AGED 56 YEARS,
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent :SRI.M.K.DAMODARAN (SR.)
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :10/06/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
------------------------------------------------------
Cont. Case (C).No.424 of 2008-S
------------------------------------------------------
Dated, this the 10th day of June, 2008
JUDGMENT
H.L.Dattu,C.J.
Inter alia, alleging that the respondent-Travancore Devaswom
Board is not obeying the orders and directions issued by this Court in
D.B.A.No.112 of 2007 dated 31.01.2008, the complainants are before us with a
request to take appropriate proceedings against the respondents as provided
under the provisions of the Contempt of Courts Act, 1971.
2. This Court had ordered the issuance of notice to the Board and
the other respondents. They have appeared through their learned counsels.
3. The learned counsel appearing for the Board would submit that
the Board is now regularly sitting and then discharging its functions diligently. We
have no reason to doubt the correctness or otherwise of the statement made by
the learned counsel appearing for the Board.
4. Placing on record the statement of the learned counsel
appearing for the Board, the contempt petition is disposed of as having become
unnecessary.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge