High Court Kerala High Court

Lijin.G.S. vs Shri.K.Ahammed Kutty on 16 August, 2007

Kerala High Court
Lijin.G.S. vs Shri.K.Ahammed Kutty on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1608 of 2006(S)


1. LIJIN.G.S., S/O.GOPINATHA PILLAI,
                      ...  Petitioner

                        Vs



1. SHRI.K.AHAMMED KUTTY,
                       ...       Respondent

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  :SRI.M.M.ABDUL AZIZ (SR.)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/08/2007

 O R D E R
                          H.L.DATTU, C.J. & K.T.SANKARAN, J.
                            -----------------------------------------------
                       Contempt Case (Civil) No. 1608 of 2006-S
                               -------------------------------------------
                         Dated this the 16th day of August, 2007.

                                         J U D G M E N T

H.L.Dattu, C.J.

This court, while disposing of W.P.(C).No.17560 of 2005 by its order

dated 2nd February, 2006 had issued the following directions:

i). The 3rd respondent is directed to revert the 4th respondent to the
post of HSST in S.S.Higher Secondary School, Moorkanad.

ii). The 3rd respondent will initiate selection process for the selection
and appointment of a regular Principal in S.S.Higher Secondary
School, Moorkanad and finalise the selection and appointment, within
four months of his receiving a copy of this judgment.

Iii). Till selection process is completed and regular Principal is
selected and appointed, the 3rd respondent is directed to appoint the
petitioner as Principal in charge (as Adhoc Principal) for S.S.Higher
Secondary School, Moorkanad on the basis of Exts.P1 and P2 G.O.
This he will do at the earliest and at any rate within one month of his
receiving a copy of this judgment. Parties shall suffer their respective
costs.”

(2). Sri.M.M.Abdul Aziz, learned senior counsel appearing for the

contemnor would submit that the respondent has complied with the orders and

directions issued by this court.

(3). We do not doubt the correctness or otherwise the statement made

by the learned counsel. Accordingly, for the present, we drop this contempt

COC.1608 of 2006
2

proceedings.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS