IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1006 of 2008(S)
1. K.M.MANOHARAN
... Petitioner
Vs
1. VIJAYAMOHAN, SECRETARY, PARAVUR MUTY.
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/07/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
C.O.C.NO. 1006 of 2008
----------------------------------
Dated this the 11th day of July , 2008
JUDGMENT
Sri.T.A.Shaji, the learned Standing Counsel takes notice
for the respondent. The learned Standing Counsel submitted that
pursuant to Annexure A1 judgment, the Municipality did take up
Exts.P2 and P3 and decided to grant the request therein which was
for construction of toilets. But when tenders are invited sufficient
number of tenders were not received and therefore, it has been
decided to negotiate with the persons, who submitted tenders.
The above submission of the standing counsel is not resisted by
the learned counsel for the petitioners. Under the above
circumstances, I am of the view that there is no justification for
initiation of action against the respondent for contempt of this court’s
order.
The Contempt of Court Case is closed.
PIUS C. KURIAKOSE
JUDGE
dpk