IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19362 of 2004(S)
1. GENERAL MANAGER, TELECOME,
... Petitioner
2. THE CHIEF GENERAL MANAGER,
3. UNION OF INDIA, REP. BY ITS
Vs
1. A.PADMANABHAN, S/O.KANARAN, AYYATHAN
... Respondent
2. THE CENTRAL ADMINISTRATIVE TRIBUNAL,
For Petitioner :SRI.K.RAMAKUMAR, SC, BSNL
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/02/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
T.R. RAMACHANDRAN NAIR, JJ.
--------------------------------------------
W.P.C. No. 19362 OF 2004
--------------------------------------------
Dated this the 28th day of February, 2008
JUDGMENT
C.N. Ramachandran Nair,J.
This WPC is filed against contempt proceedings. It is seen from
the interim order passed by this Court on 5.7.2004 that this Court
directed immediate implementation of the final order in the O.A.
Obviously the order would have been complied with. If the order is
complied with we do not think respondents will be keen to pursue the
contempt proceedings. We therefore allow the WPC quashing the
contempt proceedings. However, if the order is not complied with the
Tribunal can proceed with the contempt.
(C.N.RAMACHANDRAN NAIR)
Judge.
(T.R.RAMACHANDRAN NAIR)
Judge.
kk
2