High Court Kerala High Court

R.Prakssh Kumar Aged 43 Years vs Sri. Roy Jacob (Fathers Name And … on 3 June, 2010

Kerala High Court
R.Prakssh Kumar Aged 43 Years vs Sri. Roy Jacob (Fathers Name And … on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 602 of 2010(S)


1. R.PRAKSSH KUMAR AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. SRI. ROY JACOB (FATHERS NAME AND AGE NOT
                       ...       Respondent

2. SRI. JOHNY MATHEW (FATHERS NAME AND

3. SRI. SASEENDRAN (FATHERS NAME AND

4. SRI. GOVINDAN(FATHERS NAME AND

5. SRI. ANTONY SEBASTIAN,

                For Petitioner  :SRI.SOORANAD S.SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/06/2010

 O R D E R
         J.Chelameswar, CJ. & P.N.Ravindran, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Contempt Case(Civil) No. 602 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 3rd day of June, 2010

                             JUDGMENT

J.Chelameswar, CJ.

By judgment dated 03.04.2009 in WP(C) No.6540 of

2009, this Court recorded an undertaking given by the 1st

respondent therein that the construction work of

Munsiff-Magistrate Court building at Sasthancotta in Kollam

District would be completed on or before 25.10.2009. The

further factual backgrounds are not necessary for the present

purpose.

2. Contending that such an undertaking before this Court

has not yet been complied with, the writ petitioner filed this

Contempt Case. During the pendency of this contempt case,

I.A. No.7011 of 2010 for extension of time and C.M. Appl.

No.2225 of 2010 for condonation of delay in filing the

extension application have been filed by the 1st respondent in

the writ petition.

3. The learned Government Pleader submitted that for

the various reasons mentioned in the affidavit filed in support

COC No.602 of 2010
-:2:-

of IA No.7011 of 2010, the undertaking given before this Court to

complete the construction work of the abovementioned court

building could not be completed and prays that the time

stipulated for the completion of the work be extended as prayed

for. We have perused the belated application for extension of

time and we also perused the application seeking condonation of

delay. Having regard to the circumstances we deem it

appropriate to condone the delay in filing the application for

extension of time. We are also of the opinion that having regard

to the reasons given by the respondents, the time stipulated for

completing the construction work be extended as prayed for.

In view of the abovementioned orders, there is no need to

proceed further with this Contempt Case. Hence the Contempt

Case is closed.

J.Chelameswar,
Chief Justice.

P.N.Ravindran,
Judge.

ttb

COC No.602 of 2010
-:3:-