High Court Kerala High Court

Prasad vs Premkrishnan Nair on 25 February, 2010

Kerala High Court
Prasad vs Premkrishnan Nair on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 270 of 2010(S)


1. PRASAD,AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. PREMKRISHNAN NAIR,
                       ...       Respondent

2. SHIBU MATHEW, AGED 44 YEARS,

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :25/02/2010

 O R D E R
                             P.R. RAMAN Ag. CJ &
                     C.N. RAMACHANDRAN NAIR, J.
                  = = = = = = = = = = = = = = = = = = = =
                       CONT. CASE (C) No. 270/2010
                          = = = = = = = = = = = = = =
         DATED THIS, THE 25TH DAY OF FEBRUARY, 2010.

                               J U D G M E N T

Raman, Ag. CJ.

This contempt case was filed alleging that after obtaining police

protection, even though there was an order passed by the Panchayat

interdicting the construction, construction was made and the tower was also

commissioned. Learned counsel Sri. Philip appearing for the respondents

submits that subsequently, the Panchayat has set aside the order. Further,

the question here is not whether the tower was constructed or not, but the

question is whether it is commissioned or not. Learned counsel submits hat

except making preparations, actually commissioning is not take place. In

view of the above, there is no violation of the order as of now. However,

without obtaining permission from this Court, if there is any commissioning

of the tower in future, it is open to the petitioner to approach this Court.

Closed.

P.R. RAMAN,
(Ag. CHIEF JUSTICE)

C.N. RAMACHANDRAN NAIR,
(JUDGE).

knc/-