High Court Kerala High Court

Sabunath K.S. vs S.Chandran on 13 November, 2009

Kerala High Court
Sabunath K.S. vs S.Chandran on 13 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1363 of 2009(S)


1. SABUNATH K.S., AGED 41, S/O.SOMANATH,
                      ...  Petitioner

                        Vs



1. S.CHANDRAN, AGED ABOUT 53 YEARS,
                       ...       Respondent

2. SHEKAR BABU, AGED ABOUT 50,

3. N.SHIVADAS, AGED ABOUT 45 YEARS,

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/11/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
Contempt Case (C) No. 1363 of 2009 – S

—————————————-
Dated 13th November, 2009

Judgment

Sri.E.K.Nandakumar, the learned standing counsel appearing

for the Indian Oil Corporation Limited submits that two days prior to

the date on which the Annexure I interim order was passed,

pursuant to Ext.P17 order that was impugned in the writ petition,

the petitioner’s customers were linked to the agency mentioned in

Ext.P17. He submits that as the interim order was passed only

thereafter, there has been no violation. A reading of Annexure I

indicates that this Court did not intend to stay the operation of

Ext.P17 unconditionally. This Court had only directed that if

Ext.P17 has not been implemented as on 2.11.2009, the status quo

as on that day shall be maintained. Since the order impugned in the

writ petition was implemented two days prior to the date on which

Annexure I interim order was passed, I do not see any ground to

entertain this contempt case. It is accordingly dismissed.

P.N.RAVINDRAN
Judge

vaa