High Court Kerala High Court

Sukumaran Nair vs T.P.Santha(Age And Father’S Name on 7 February, 2008

Kerala High Court
Sukumaran Nair vs T.P.Santha(Age And Father’S Name on 7 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1446 of 2007(S)


1. SUKUMARAN NAIR, ANJALIL,
                      ...  Petitioner

                        Vs



1. T.P.SANTHA(AGE AND FATHER'S NAME
                       ...       Respondent

2. SAROJINI, SAROJA BHAVAN,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  :SRI.V.RAJENDRAN (PERUMBAVOOR)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :07/02/2008

 O R D E R
                              PIUS.C.KURIAKOSE, J.

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

                 Contempt of Court Case No.1446 OF 2007

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

                  Dated this the 7th  day of February, 2008



                                   JUDGMENT

The accusation against the respondents in this contempt of

court case is that in violation of Annexure A interim order, the

party respondent was permitted to carry out construction of her

residential building. The construction permitted, it is alleged,

violated the Kerala Municipality Building Rules. Under Annexure A

interim order, this court had directed the second respondent-

Secretary of the Panchayat to ensure that the party respondent

constructs the building only in accordance with the approved plan

and permit and as per the provisions of the Kerala Municipality

Building Rules.

2. The only question which arises for consideration is

whether the first respondent to whom only Annexure A was

addressed can be said to be guilty of violating that order. Though

the Annexure A interim order was confirmed by this court under

Annexure B final judgment, it should be noticed that what was

confirmed was only the direction which was addressed to the first

CCC.No.1446/07 2

respondent in the contempt of court case. There was no

restraining order against the party respondent from continuing

with the constructions. Whatever that be, it will now be

considered whether either of the respondents are guilty of having

dis-obeyed Annexure A or B.

3. The secretary of the Panchayat has filed a detailed

counter affidavit in support of I.A.No. 39/08. Along with that

affidavit, Annexure R1(a) and R1(b) are produced. Annexure R1

(b) is the order passed by the secretary of the first respondent in

compliance with the directions in Annexure A. In other words,

Annexure R1(b) is passed on Ext.P1 referred to in Annexure B.

Annexure R1(a) is the copy of the letter which was submitted by

the party respondent before the first respondent. That letter will

show that pursuant to Annexure A, an inspection of the premises

was conducted by the first respondent and that on noticing that

two windows and a sun shade were fixed or constructed in

violation of the Municipality Building Rules, instructions for

removal of those windows and sun shade was given to the party

respondent and that the party respondent complied with those

instructions.

4. Sri.K.P.Rajeevan, learned counsel for the party

respondent would submit that after the passing of Annexure A

CCC.No.1446/07 3

interim order, though the same did not restrain the party

respondent from continuing with the construction, no further

constructions were made. There is sufficient indication in Ext.P3

Commission report that the two windows which the first

respondent directed the party respondent to remove had already

been fixed, when the Commissioner visited the property or

preparing Ext.P3 report.

The materials placed on record are not sufficient to hold that

a prima facie case is made out for initiating any action against

either the respondents for contempt. As far as the first

respondent – Secretary of the Panchayat is concerned, it is

transparently clear that he has obeyed Annexure A and has gone

into the extent of directing the party respondent to remove two

windows found to be fixed in violation of the Building Rules,

notwithstanding the fact that those two windows had already

been fixed much prior to the institution of the writ petition or

atleast at the time when the Commissioner visited the property,

I do not find any reason for initiating any action against either the

respondents for contempt. Contempt of Court Case will stand

dismissed.

PIUS.C.KURIAKOSE

JUDGE.

SV.

CCC.No.1446/07 4