High Court Kerala High Court

C.V. Jose vs Abhilash on 12 November, 2010

Kerala High Court
C.V. Jose vs Abhilash on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 421 of 2010(S)


1. C.V. JOSE, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. ABHILASH, SECRETARY,
                       ...       Respondent

2. P.L. RAFFI,

                For Petitioner  :SRI.JIJO PAUL

                For Respondent  :SRI.ASOK M.CHERIAN

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :12/11/2010

 O R D E R
    J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Contempt Case (Civil) No. 421 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 12th day of November, 2010

                                JUDGMENT

Ramachandra Menon, J.

This Contempt case arises from the common

judgment dated 08.01.2010 passed by a learned Judge of this

Court in W.P.(C) Nos.34321 of 2009 and 33793 of 2009.

2. The basic dispute revolves around the issue with

regard to the conduct of the shops bearing Nos.9/640/12,13 and

14 and that the main allegation was that the business was being

conducted without getting proper licences from the local

authority. The writ petitions were disposed of with the following

directions:

“(i) The Corporation shall reconsider Ext.P2

appeal with notice to the petitioner and other aggrieved

persons including the petitioner in W.P.(C) No.34321/2009 and

pass a reasoned order as directed by this Court in Ext.P3

judgment in W.P.(C) No.32080/2007. This shall be done as

expeditiously as possible, at any rate, within six weeks of

receipt of a copy of this judgment.

(ii) In the meanwhile, petitioner will be permitted to

carry on only the licensed activities in building No.9/640(14)

and shall not resort to any activity in building No.9/640/12,

13.”

COC No. 421 of 2010
-:2:-

3. The petitioner in the Contempt Case contends

that, despite the specific direction given, not to conduct any

activity in building Nos.12 and 13; only scant regard was given

to the same by the respondents, which made the petitioner to

approach this Court to initiate appropriate proceedings under

the Contempt of Court Act. Reliance is sought to be placed on a

‘Commission Report’, filed in the suit before the Civil Court,

wherein some observations have been made by the Advocate

Commissioner as to the nature of the operation.

4. Taking note of the materials on record, it was

observed by the learned Single Judge in the reference order

dated 05.08.2010 that, admittedly without licence, room No.12

was being used at least for storage purpose and prima facie,

there was some contempt; which forms the subject matter of

this case before us. Pursuant to the notice issued, the

respondents have entered appearance and filed separate

counter affidavits also producing copies of the relevant

documents.

COC No. 421 of 2010
-:3:-

5. The 1st respondent, the Secretary, Thrissur

Municipal Corporation has stated that there is absolutely no

merit or bona fides in the contents of the affidavit filed in

support of the Contempt Case; in so far as no such activity, as

alleged, is being carried out in the concerned premises. It is

asserted that, shop No.12 stands closed down. Shop No.13 has

been surrendered by the 2nd respondent and pursuant to the

application submitted by the concerned person for conducting a

perfume business, necessary licence has already been issued

and it does not form the subject matter of the present contempt

case. With regard to shop No.12, it is stated that even from the

report of the Advocate Commissioner, no business was noted as

being conducted and the shop was lying closed, when the

Advocate Commissioner visited the premises. It is also

specifically pointed out in paragraph 3 of the said affidavit, that

the Corporation had never received any complaint from the

petitioner, that the 2nd respondent was doing business in the

concerned shops after Annexure I judgment.

COC No. 421 of 2010
-:4:-

6. The 2nd respondent has filed an affidavit referring

to the sequence of events and submits that no such operations

as alleged by the petitioner have been carried out, nor are

intended to to be pursued contrary to the verdict passed by this

Court. It is stated that, in connection with the business being

conducted in shop No.14, some materials were of course stored

in shop No.12 also. Subsequently, all such materials were

shifted to shop No.14 and that nothing remains in shop No.12.

It is also brought to the notice of this Court that the reference

order was passed on 05.08.2010 without any reference to the

modification of the verdict passed by the learned Single Judge in

the appeal preferred therefrom, before the Division Bench. A

copy of the final verdict passed by the Division Bench has also

been produced and marked as Annexure R2(a) [which is the

same as Annexure R1(b)].

7. While disposing the Writ Appeal, the Division

Bench directed the Corporation to consider the application for

licence to carry out business in shop No.12 and 13, if the

COC No. 421 of 2010
-:5:-

appellant therein filed fresh application, along with ‘pollution

clearance’ from the Pollution Control Board. The Corporation

was directed to dispose of the application within a period of ‘one

month’ from the date of receipt of a copy of the judgment. It

was observed that, in the meanwhile, the appellant should not

carry out any activity in connection with ‘manufacturing or

mixing’ in shop Nos.12 and 13 and in case of any violation, the

Corporation was directed to take appropriate action.

8. After hearing the learned counsel appearing for all

the parties concerned, this Court finds that the reference made

by the learned Single Judge was obviously without any

reference to the verdict passed by the Division Bench on

07.06.2010, modifying the directions given by the learned

Single Judge in the writ petitions. The point to be looked into is,

whether any activity in connection with manufacturing or mixing

operation is being conducted in shop Nos.12 and 13. No such

case has been made out. We find that no further steps are to

be pursued in the contempt matter. Accordingly, the Contempt

COC No. 421 of 2010
-:6:-

Case is closed.

However, this will not stand in the way of the

petitioner in bringing up the violation, if any, to the extent it is

beyond the directions already given as aforesaid.

J.Chelameswar,
Chief Justice.

P.R.Ramachandra Menon,
Judge.

ttb