IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 878 of 2008(S)
1. JOSE P. KALLOOPARAMBIL, 52, S/O PHILIPH,
... Petitioner
2. P.N. VISHNURADHAN, AGED 52,
3. K.N. NEELAKANTAN NAMBOOTHIRI,
4. K.C. SUKUMARAN ACHARI, AGED 54,
5. T.J.JAMESKUTTY, AGED 50,
6. P.A. VARGHESE, AGED 50 S/O ABRAHAM,
7. RAJU XAVIER, AGED 46, S/O THOMAS,
8. MARGRET ISSAC, AGED 53, D/O ISSAC,
9. PIOUS MATHAI, AGED 52,
10. ANNIE JOSE K. AGED 46, D/O JOSEPH
11. DHRRL MSFONS M., SHRF 52,
12. A.B. JOHN JOSEPH, AGED 47, AGOSHONE
13. RIJU GREGORY, AGED 35 S/O GREGORY,
14. V. MATHEW, AGED 36, S/O VARGHESE,
15. CHERIAN J.KOTTOZHAN, AGED 51, JACOB
16. K.G. THADEVOOSE, AGED 33,
17. ANGELLA JEEN THOMAS, AGED 47,
Vs
1. P. BABU, WORKING AS THE DEPUTY
... Respondent
For Petitioner :SRI.J.OM PRAKASH
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/07/2008
O R D E R
K.T. SANKARAN, J.
............................................................................
CONTEMPT CASE (C) No. 878 OF 2008
............................................................................
Dated this the 18th July, 2008
J U D G M E N T
Complaining that the respondent has wilfully and deliberately disobeyed the
orders issued by this court in W.P.(C) 4232 of 2005, the petitioners have approached
this court by this Contempt Case. According to the petitioners, Annexure-B
communication dated 04.06.2008 issued by the respondent to the Principal of the
College would indicate that he has not complied with the directions contained in the
judgment.
2. Learned Government Pleader, on instruction, submits that the Deputy
Director of Collegiate Education has passed an order dated 21.06.2008, a copy of which
was handed over to me for perusal. It is submitted that the order dated 21.06.20098
would result in full compliance of Annexure-A judgment in W.P.(C) 4232 of 2005.
Though Writ Petition No.4232 of 2005 and Annexure-B communication are not referred
to in the order dated 21.06.2008, I accept the submission made by the Government
Pleader that the petitioners will get the benefit of Annexure-A judgment and that there
will be no difficulty in implementing Annexure-A judgment. It is also submitted by the
Government Pleader that the respondent would fully comply with the directions
contained in the judgment. Placing on record the submission made by the
Government Pleader, the Contempt Case is closed. It is made clear that if and when
CONTEMPT CASE (C) No. 878 OF 2008
2
occasion arises, the petitioners would be entitled to approach this Court again if they are
aggrieved by non-implementation of Annexure-A judgment. They are also free to
challenge the order dated 21.06.2008 appropriately.
With the above observations, the Contempt Case is closed.
K.T. SANKARAN,
JUDGE.
lk