IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 659 of 2007(S)
1. K.T.FRANCIS, S/O.LATE THOMAS,
... Petitioner
Vs
1. SRI.GOPALA KRISHNA PILLAI,
... Respondent
For Petitioner :SRI.WILSON URMESE
For Respondent :SRI.V.M.KURIAN,SC FOR ANGAMALAY MUNCPTY.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :12/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
Cont. Case (C).No.659 OF 2007
-------------------------------------------
Dated this the 12th day of July, 2007
JUDGMENT
This case is filed on the allegation that amounts due to the
petitioner under a contract have not been fully released
following the directions contained in Annexure A1 judgment.
The contention of the respondent that a vigilance case was
pending no more survives in view of the facts noticed in para (2)
of that judgment. But, it is the assertion of the respondent in the
counter affidavit that an amount of Rupees Six Lakhs, claimed as
tender excess, cannot be paid because such a claim is on the
basis of market rated items while, according to the petitioner,
the items referred are tendered items. I do not deem it
appropriate to adjudicate any such controversy within the
province of jurisdiction under the Contempt of Courts Act. I do
not find any wilful disobedience of the directions contained in
the judgment.
COC.659/07
Page numbers
The contempt case is hence close without prejudice to the
right of the petitioner to work out his remedies before the
appropriate forum or to amicably settle the matter with the
respondent.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.