IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 700 of 2009(S)
1. A.R.PRABHAKARAN NAIR, S/O. R.NAIR,
... Petitioner
Vs
1. P.C.SANAL KUMAR,
... Respondent
2. JOJO JAMES, (UNDER SUSPENSION),
3. T.P.ANTONY, S/O. NOT KNOWN TO THE
4. A.K.CHELLAPPAN, S/O. NOT KNOWN TO THE
5. E.S.JAMES,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :10/07/2009
O R D E R
S.R. Bannurmath, C.J. & A.K.Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Cont. Case (C)No. 700 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this, the 10th day of July, 2009
JUDGMENT
S.R. Bannurmath, C.J.
Alleging deliberate violation of the orders passed by this
Court in the writ petition and in the review petition, the present
Contempt Petition is filed. This Court while entertaining the writ
petition has only directed the authority, RTA, to consider the
application of the petitioner for grant of temporary and regular
permits as expeditiously as possible. This was further made clear
in the order passed by this Court in the review petition.
Now on behalf of the respondent a counter affidavit has
been filed stating that in pursuance of the order passed by this
Court, the authority has considered the application/prayer of the
petitioner and issued a notification, which in fact has been now
challenged by the petitioner in WP(C) No.17399/09 and is stated
to be pending. In view of the statement made by the
respondent, we find no merit in the Contempt Case and hence it
is closed at this stage. Dismissal of this Contempt Case will not
CCC No.700/09
-:2:-
come in the way of the petitioner to come again, if situation so
warrants.
S.R. Bannurmath,
Chief Justice.
A.K.Basheer,
Judge
ttb