High Court Kerala High Court

J.Devaki vs T.Santhosh on 16 November, 2010

Kerala High Court
J.Devaki vs T.Santhosh on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1252 of 2010(S)


1. J.DEVAKI, AGED 78 YEARS,
                      ...  Petitioner

                        Vs



1. T.SANTHOSH,
                       ...       Respondent

                For Petitioner  :SRI.T.O.XAVIER

                For Respondent  :SRI.M.K.CHANDRA MOHAN DAS,SC,KOLLAM MPT

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :16/11/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       C.O.(C) No. 1252 of 2010-S
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
            Dated this the 16th day of November, 2010.

                                 JUDGMENT

Alleging non compliance of the direction issued by this Court in

Annexure A1 judgment, this Contempt of Court Case has been filed. The

writ petition was filed by the petitioner alleging that the Corporation was

bound to reconstruct a compound wall which was demolished for enabling

the Corporation to put up concrete slabs over the drainage. Ultimately, the

matter were settled as per the decision reflected in the minutes, a copy of

which was produced as Ext.P3 in the writ petition. This Court therefore

directed the parties that in terms of the decision taken in Ext.P3, the first

respondent will complete the construction within a period of three weeks

from the date of production of a copy of this judgment. A review petition

was filed on behalf of the respondent which was dismissed by this Court.

2. It is the allegation of the petitioner herein that while reconstructing

the compound wall, the direction in the judgment have not been fully

complied with and the implementation is not in tune with the conditions

provided in Ext.P3.

3. The respondent has filed a counter affidavit and the petitioner has

CCC 1252/2010 2

filed a reply affidavit also. Learned counsel for the petitioner invited my

attention to the details of Ext.P3 and the photographs produced along with

the affidavit to contend for the position that now the compound wall has

been constructed leaving a width of 2 ft. from the concrete slabs. It is

stated that this is in violation of the conditions provided in Ext.P3.

4. Learned counsel for the Corporation explained that the terms in

Ext.P3 have not been violated an the construction fully tallies with the terms

contained therein.

5. In the light of the contentions raised by the parties herein, the

matter will have to be gone into in detail by an appropriate forum, viz. the

civil Court where the actual position with regard to the compound wall

which was existing prior to the construction and the manner in which the

reconstruction was effected, etc. will have to be gone into.

Therefore, leaving open the remedy of the petitioner to file a civil

suit and seek for appropriate reliefs, the C.C.C. is closed. It is made clear

that I have not expressed anything on the merits of the matter.

(T.R. Ramachandran Nair, Judge.)

kav/