High Court Kerala High Court

Janaki Amma vs Geetha on 6 November, 2008

Kerala High Court
Janaki Amma vs Geetha on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1519 of 2008(S)


1. JANAKI AMMA, D/O.PARUKKUTTYAMMA, 83
                      ...  Petitioner

                        Vs



1. GEETHA, SECRETARY, VARANTHARAPPILLY
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :SRI.RENJITH THAMPAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/11/2008

 O R D E R
                        PIUS.C.KURIAKOSE, J.
                       - - - - - - - - - - - - - - - - - - - - -
                   Contempt of Court Case No.1519/ 2008 in
                          W.P.(c).No.1631 of 2008
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 6th day of November , 2008

                                 JUDGMENT

An affidavit has been filed by the respondent Secretary of

Varantharappilly Grama Panchayat wherein at paragraph 3 it is stated

as follows:

“Moreover, I have not also received copy of the

Annexure 1 judgment so far. I have also made

enquiries regarding the receipt of the same in the

office of the Panchayat but I could not trace out the

copy of the judgment. It is submitted that the

averment in the contempt of court case that the

petitioner had served copy of the judgment on

31-1-2008 to me is not correct. On 31-01-2008 I was

attending a conference organized by the Deputy

Director of Panchayat at Thrissur.”

2. Elsewhere it is stated that the respondent has 23 years of

impeccable service. It is also stated that on receiving notice of the

contempt of court case, the records of the Panchayat were verified and

it was seen that Panchayat has not received Ext.P1.

CCC.No.1519/08 2

Having gone through the affidavit and having heard the

submissions of Sri.Ranjith Thampan, learned counsel for the

respondent, I feel that the affidavit can be accepted. I accept the

affidavit and close the contempt of court case. However I direct the

petitioner to resubmit Ext.P1 before the respondent and once Ext.P1 is

received by the respondent, the respondent will comply with the

directions in Annexure A1 within a period of one month thereafter.

PIUS.C.KURIAKOSE
JUDGE

sv.

CCC.No.1519/08 2