IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 979 of 2010(S)
1. M.K.REGHU, AGED 66 YEARS,
... Petitioner
Vs
1. T.K.RATNA BAI, AGED ABOUT 50, (HUSBAND'S
... Respondent
For Petitioner :SRI.ABRAHAM P.GEORGE
For Respondent :SRI.S.SREEKUMAR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/08/2010
O R D E R
ANTONY DOMINIC, J.
================
Cont.Case (C) NO. 979 OF 2010 (S)
========================
Dated this the 17th day of August, 2010
J U D G M E N T
WP(C) No.5547/10 was disposed of by judgment dated 19th
of February 2010 directing the respondent herein to pass orders
on the representations made by the petitioner making allegation
of unauthorised construction against the 3rd respondent, in the
writ petition. It is complaining of non compliance of the above
direction, this contempt petition has been filed.
2. Sri.S.Sreekumar, counsel appearing for the respondent
on instruction submits that pursuant to the directions in the
judgment, on 10/3/2010, notice was issued to the 3rd respondent
in the writ petition, to which, he submitted his reply dated
30/3/2010. It is stated that since the 3rd respondent disputed the
allegation of unauthorised construction, by letter dated
11/5/2010, a report was called for from the Assistant Engineer,
Local Self Government Department, who, on 21/5/2010,
submitted his report confirming unauthorised construction. It is
stated that, thereupon a provisional order has been issued
requiring the removal of the unauthorised construction, and if
COC No.979/10
:2 :
objections are filed by the 3rd respondent in the writ petition, he
will have to be heard and final orders will have to be passed. It is
undertaken that this process will be completed at any rate within
6 weeks from today and that before final orders are passed,
petitioner herein will also be heard by the Panchayat.
3. From the above submissions, it appears that there has
been delay in complying with the direction, still directions are
being complied with.
In view of the above, recording the submission and leaving it
open to the petitioner to approach this Court again, if necessary,
this contempt petition is closed.
ANTONY DOMINIC, JUDGE
Rp