High Court Kerala High Court

Ebrahim Ebrahim Mammu vs Shri.D.D.Ingte on 18 November, 2008

Kerala High Court
Ebrahim Ebrahim Mammu vs Shri.D.D.Ingte on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1359 of 2008(S)


1. EBRAHIM EBRAHIM MAMMU, THERUVATHU HOUSE,
                      ...  Petitioner

                        Vs



1. SHRI.D.D.INGTE, AGE AND FATHER'S NAME
                       ...       Respondent

2. SHRI.SYED MOHAMMED, AGE AND FATHER'S

                For Petitioner  :SRI.P.A.AUGUSTIAN

                For Respondent  :SRI.JOHN VARGHESE,SC,CEN.BOARD OF EXCIS

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/11/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

C.C.C. No. 1359 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 18th day of November, 2008.

Judgment
H.L. Dattu, C. J:

Appellant in W.A.No.182/2008 is the complainant in this Contempt

Petition.

2. In the Contempt Petition filed, the complainant alleges that the

respondents have disobeyed the directions issued by this Court at paragraph

9 of the order and therefore requests us to initiate appropriate contempt

proceedings against the respondents for their wilful and deliberate

disobedience of the orders and directions issued by this Court.

3. This Court while disposing of the WA.182/2008 by its order dated

5th February 2008, at paragraph 9 had stated as under:

“Taking into consideration all these aspects

of the matter, in our opinion, for the present,

we need not grant the reliefs sought by the

appellant/petitioner. However, we make it

clear that the respondent shall complete the

investigation and enquiry and pass final

orders as expeditiously as possible, at any

rate within three months from today, if the

petitioner co-operates with the Department.

The appellant/petitioner is permitted to have

the assistance of the learned counsel when he

participates in the enquiry proceedings that

CCC.1359/2008. 2

may be held by the respondent as directed by

us”

4. A perusal of the directions issued by this Court would clearly

indicate that the respondent shall complete the investigation and the enquiry

and pass final orders within an outer limit of three months from the date of

the order, provided the appellant co-operates with the Department.

5. The second respondent has filed a detailed counter affidavit. In

paragraph 2 of the affidavit it is stated that though several summons/

notices were issued to the appellant to participate in the investigation and

also in the enquiry, the appellant did not choose to appear before him and

therefore there is neither wilful nor delilberate disobedience of the orders

and directions issued by this Court.

6. We have carefully perused the orders passed by us while disposing

of WA.No.182/2008 and also the counter affidavit filed by the respondent.

In our opinion, the respondents have done whatever that is possible in their

hands to get the co-operation of the appellant and to comply with the orders

and directions issued by this Court. Since the appellant had not co-operated

with the respondents, they have not completed the investigation and enquiry

and also not passed final orders as directed by this Court. If anybody has to

CCC.1359/2008. 3

be blamed, it is only the appellant and he cannot blame the respondents for

not complying with the orders and directions issued by this Court. In that

view of the matter, we decline to take cognizance of this Contempt Petition.

7. Accordingly the Contempt Petition is closed.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.