High Court Kerala High Court

Dhanabhagyam Ammal vs The Special Grade Secretary on 20 June, 2008

Kerala High Court
Dhanabhagyam Ammal vs The Special Grade Secretary on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 669 of 2004()


1. DHANABHAGYAM AMMAL,
                      ...  Petitioner

                        Vs



1. THE SPECIAL GRADE SECRETARY
                       ...       Respondent

2. THE PRESIDENT, PUDUPPARIYARAM GRAMA

                For Petitioner  :SRI.P.N.KRISHNANKUTTY ACHAN(SR.)

                For Respondent  :SRI.V.CHITAMBARESH

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :20/06/2008

 O R D E R
                         HARUN-UL-RASHID, J.
                   --------------------------------------------
                         C.R.P. NO. 669 OF 2004
                   --------------------------------------------

                   Dated this the 20th day of June, 2008


                                  O R D E R

The plaintiff in O.S. No.302 of 1996 on the file of the Additional

Munsiff’s Court, Palakkad is the revision petitioner. The revision is

directed against the judgment dated 16.1.2004 in C.M.A. No.27 of 1998

which arose out of the order dated 31.3.1998 in I.A. No.1749 of 1996 in

the above suit.

2. By order dated 22.6.1996 in I.A. No.1498 of 1996, the Munsiff’s

Court directed the defendants in the suit not to implement the order of

cancellation of Ext.A12 cinema licence till the disposal of the suit. The

plaintiff complained that the defendants violated the said order and

thereby committed contempt of court. The trial court by order dated

31.3.1998 in I.A. No.1749 of 1996 directed detention of the

defendants/respondents herein in civil prison for three months under Order

XXXIX Rule 2A C.P.C. The said order was reversed in appeal and the

appellate court set aside the order. Aggrieved by the judgment of the

lower appellate court, the plaintiff has come up in revision.

C.R.P. NO.669/2004 2

3. It is the case of the plaintiff that inspite of the order of the trial

court not to implement the order of cancellation of the licence, the

Panchayat did not allow the plaintiff to conduct the cinema show. It

withheld the DCR and tickets and refused to seal the additional DCR and

tickets to conduct the show. It is submitted by the plaintiff that by Ext.P3

letter dated 29.6.1996, the Panchayat rejected renewal of licence based on

the same allegations which the trial court already found against them in the

order in I.A. No.1498 of 1996. In support of her case, the plaintiff

examined PW.1 and marked Exts.P1 to P4(a). The defendants were

examined as RWs.1 and 2. No documents were produced on their side.

The first defendant as RW.1 admitted that he had got information

regarding the order passed in I.A. No.1498 of 1996. It is the case of the

plaintiff that on the strength of the order dated 22.6.1996 she had

approached the defendants for conducting the show, but they refused to

put seal in the tickets and DCR which is a pre requisite for conducting the

show. It is her further case that since her written requests were turned

down, she sent a request through registered post, but the defendants denied

having received the same. The first defendant as RW.1 admitted that he

was in court on 19.6.1996 and was aware of the fact that the case was

posted to 22.6.1996. He also admitted that he had read the application,

I.A. No.1498 of 1996, and had got information regarding the order passed

C.R.P. NO.669/2004 3

in the said application.

4. The learned Munsiff rightly found that the first

defendant/Secretary was aware of the order passed in I.A. No.1498 of

1996 on the same day on which it was passed. It is an admitted fact that

without sealing the tickets and DCR, the licensee cannot run the theatre.

The first defendant did not permit the plaintiff to conduct the show on

22.6.1996 and thereafter. He also issued Ext.P3 letter to the plaintiff

rejecting the request of the plaintiff for renewal of the licence for the same

reasons which were considered and found against the defendants by the

trial court. The trial court concluded that the Panchayat fully knowing the

contents of the injunction application and the order passed by the court in

the said application intentionally violated the order and that their conduct

lead to the closure of the theatre.

5. The President of the Panchayat who was examined as RW.2

failed to give satisfactory reasons for not complying with the order passed

by the court in I.A. No.1498 of 1996. The acts of the first

defendant/Secretary evidently show that he disobeyed the order of the

court. RW.2 had categorically admitted that the contents of the order was

conveyed to him and to the first defendant by their counsel on the

C.R.P. NO.669/2004 4

following day, that is, on 23.6.1996. The trial court also held that

disobedience of the order is an obstruction to the administration of justice

and amounts to contempt of court. The trial court thus ordered detention

of the defendants in civil prison for a period of three months under Order

XXXIX Rule 2A C.P.C.

6. The respondents/defendants challenged the order before the

appellate court and as per judgment in C.M.A. No.27 of 1998, the

appellate court allowed the appeal and set aside the order in I.A. No.1749

of 1996. According to the plaintiff, the lower appellate court did not go

into the merits of the contention raised by her that the order of the trial

court was violated. The appellate court relied on the final judgment of this

Court in Writ Appeal No.2498 of 2002 produced as Ext.B38 which

confirmed the order of the learned Single Judge in O.P. No.4482 of 1998

to the effect that there was enough material to justify the action of the

Panchayat in cancelling the licence of the plaintiff with effect from

11.6.1996 though the period of original permit granted was upto

30.6.1996. The lower appellate court also found that there was no

direction in I.A.No.1498 of 1996 to renew the permit and that without

renewing the permit, the plaintiff is not entitled to conduct the cinema

theatre.

C.R.P. NO.669/2004 5

7. The trial court relied on the judgment of the Supreme Court

reported in Tayabbhai M. Bagasarwalla v. Hind Rubber Industries

Pvt. Ltd., A.I.R. 1997 S.C. 1240 wherein it is held that persons who

disobey an order of interim injunction passed by a civil court under Order

XXXIX Rule 2A C.P.C. is liable to be punished even if it is found

ultimately that the civil court has no jurisdiction to entertain and try the

suit. The view taken by the Supreme Court was followed by this Court in

the decisions reported in Cheruvannoor Nallalam Grama Panchayat v.

Ravi, 2006(1) K.L.T. 546 and Aravindaksha Menon v. Raghava

Menon, 2007(2) K.L.T. 427.

8. As rightly found by the courts below, the plaintiff had the licence

to run the theatre at the time of the order dated 22.6.1996 and the licence

expired only on 30.6.1996. This Court is called upon to decide whether

there was wilful violation of the order dated 22.6.1996 in I.A. No.1498 of

1996. If the first defendant/Secretary had complied with the order of the

learned Munsiff, certainly the plaintiff could have run the theatre till

30.6.1996. It is true that this Court by judgment in O.P. No.4482 of 1998

as confirmed by the judgment in Writ Appeal No.2498 of 2002 justified

the action of the Panchayat in cancelling the licence with effect from

C.R.P. NO.669/2004 6

11.6.1996. Going by the decisions rendered by this Court in the above

Original Petition and Writ Appeal, it is clear that the plaintiff could run the

theatre till 30.6.1996 pursuant to the order dated 22.6.1996 in which there

was a specific direction issued to the respondents not to implement the

order of cancellation of the licence. So, the finding of the appellate court

that without renewing the permit, the plaintiff is not entitled to conduct the

cinema theatre and therefore, it cannot be said that the defendants have

wilfully violated the order in I.A. No.1498 of 1996 is not justified in the

facts and circumstances of the case. The reversal of the order of the

learned Munsiff and the reasons stated by the appellate court are faulty and

liable to be interfered with. The materials on record undoubtedly show

that the Panchayat disobeyed the order of the civil court and thereby

committed contempt of court. Therefore, I am of the view that

disobedience of order has caused obstruction in the administration of

justice which amounts of contempt of court. In the circumstances, the

finding of the trial court that the action of the Secretary of the Panchayat

amounts to contempt of court is unassailable. The judgment under appeal

is, therefore, set aside and the finding of the trial court is restored with the

modification as stated below.

9. The trial court ordered detention of the defendants/respondents in

C.R.P. NO.669/2004 7

civil prison for three months. On the question of sentence, the learned

senior counsel appearing for the respondents requested this Court to

consider the matter sympathetically. I fail to understand why the second

defendant/President of the Panchayat was also proceeded against. Learned

senior counsel appearing for the respondents submitted that interest of

justice will be met with if the sentence is confined to the first

defendant/Secretary alone. In the facts and circumstances of the case, I

also feel that the proceedings against the second defendant/President can

be dropped. I, therefore, order that the act of disobedience committed by

the Panchayat shall be dealt with only by proceeding against the Secretary

of the Panchayat. Hence, taking a lenient view, this Court is of the opinion

that reduction of the imprisonment against the first defendant from three

months to court hours for two days and a fine of Rs.10,000/- will meet the

ends of justice.

10. The Special Grade Secretary of Puduppariyaram Grama

Panchayat, Palakkad Taluk as on 22.6.1996 is directed to appear before

the Additional Munsiff’s Court, Palakkad on 8.7.2008 and 9.7.2008 and

report to the learned Munsiff before 11 a.m. with a copy of this order.

The present Secretary shall inform him about the order directly and by

registered post. He shall remain in the court hall on 8.7.2008 and 9.7.2008

C.R.P. NO.669/2004 8

till the rising of the court. He shall also pay a fine of Rs.10,000/- to the

legal heir of the deceased plaintiff who was impleaded as additional

second revision petitioner on or before 8.7.2008. The order of the learned

Munsiff shall stand modified to the above extent.

The Civil Revision Petition is allowed as above. There will be no

order as to costs.

(HARUN-UL-RASHID, JUDGE)

sp/

C.R.P. NO.669/2004 9

HAURN-UL-RASHID, J.

C.R.P. NO. 669/2004

O R D E R

20th June, 2008.

C.R.P. NO.669/2004 10