IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 703 of 2009(S)
1. K.F.NOUSHAD, AGED 34 YEARS,
... Petitioner
Vs
1. MOHANAN, AGED 45 YEARS,
... Respondent
For Petitioner :SRI.VINOD J.DEV
For Respondent :SRI.RASHEED C.NOORANAD
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/07/2009
O R D E R
ANTONY DOMINIC, J.
================
Contempt Case (C) NO. 703 OF 2009 (S)
===========================
Dated this the 30th day of July, 2009
J U D G M E N T
WP(C) No.11621/2009 was disposed of by judgment dated
7th April, 2009 directing that necessary action should be taken on
Ext.P4 complaint made by the petitioner, for receiving possession
of the puramboke property, which was stated to be encroached
upon by the 5th respondent. It was complaining that the
directions in the said judgment have not been complied with, this
petition is filed.
2. In the counter affidavit dated 20th of July 2009 filed by
the respondent, though an attempt was made to contend that
there has not been any inaction on his part, the explanation was
unsatisfactory. Therefore by order dated 20/7/2009, he was
directed to appear in person. In compliance with the said order,
respondent is present today and has filed an additional affidavit,
from which it is seen that acting upon Ext.P4 complaint of the
petitioner, possession of the property encroached upon has been
resumed.
3. In view of the above, though belatedly, the direction in
COC 703/2009
:2 :
the judgment has been complied with. True, there has been a
delay in complying with the judgment and the conduct of the
respondent cannot be approved. Still, having regard to the fact
that now the directions have been complied with, the contempt
petition is closed.
ANTONY DOMINIC, JUDGE
Rp