High Court Kerala High Court

M/S.C.D.Chacku & Co vs Dr.M.Beena on 8 March, 2007

Kerala High Court
M/S.C.D.Chacku & Co vs Dr.M.Beena on 8 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 399 of 2007(S)


1. M/S.C.D.CHACKU & CO.,
                      ...  Petitioner

                        Vs



1. DR.M.BEENA, AGED AND FATHER'S NAME
                       ...       Respondent

2. V.ARCHIDEL, AGED AND FATHER'S NAME

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :08/03/2007

 O R D E R
                    C.N.RAMACHANDRAN NAIR, J.

                    -----------------------------------

                          COC No. 399 of 2007

                          -------------------------

              Dated, this the 8th day of March, 2007


                              J U D G M E N T

This contempt petition is filed on the ground that petitioner

was not heard in adjudication proceedings inspite of specific

direction in the judgment. Even though there is technical

violation of judgment, there is no scope for initiation of contempt

action because the finding is that the rice seized was not to be

sold in the open market but was intended for distribution through

Public Distribution System and therefore hearing in this case is

only an empty formality. Accordingly contempt is closed leaving

freedom to the petitioner to challenge fresh order passed

pursuant to judgment if there is any tenable ground.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg