IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1342 of 2008(S)
1. M.APPUKUTTA KURUP, SON OF VASU KURUP,
                      ...  Petitioner
                        Vs
1. SHRI K. JAYAKUMAR I.A.S.,
                       ...       Respondent
2. SRI. SURESH JEEVAN, FATHER'S NAME
3. SHRI GUPTAN, FATHER'S NAME AND AGE
                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)
                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
 Dated :24/11/2008
 O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
C.O.C. No. 1342 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 24th day of November, 2008
Judgment
H.L. Dattu, C. J:
Petitioner in O.P.No.22210/1997 is the complainant in this Contempt
Petition. According to him, the respondents have wilfully and deliberately
disobeyed the orders and directions issued by this Court while disposing of
O.P.No. 22210 of 1997 dated 14th November, 2002.
2. The respondents have entered appearance. They have filed Ext.R1
before us, which according to them, is the report of the Vigilance enquiry
that was held by respondents 1 to 3.
3. This Court, while disposing of the Original Petition had issued the
following direction:
“Therefore, we direct the respondents 1 to 3
and 5 to hold a detailed Vigilance enquiry in terms
of the findings contained in Exhibit P1.”
4. After disposal of the Original Petition, the respondents have held
an enquiry and submitted a report before the Devaswom Board. In view of
COC.1342/2008. : 2 :
the above, it cannot be said that the respondents have either wilfully or
deliberately disobeyed the orders and directions issued by this Court. In
that view of the matter, we cannot take cognizance of this contempt Petition.
Accordingly the Contempt Petition is closed.
Ordered accordingly.
 H.L. DATTU
Chief Justice
 A.K. BASHEER
Judge
an.