High Court Kerala High Court

The Secretary vs Prince P. Pattassery on 25 July, 2007

Kerala High Court
The Secretary vs Prince P. Pattassery on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1017 of 2006(S)


1. THE SECRETARY,
                      ...  Petitioner

                        Vs



1. PRINCE P. PATTASSERY, S/O. PUNNOOSE
                       ...       Respondent

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/07/2007

 O R D E R
                              H.L.DATTU, C.J.   &   K.T.SANKARAN, J.

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

                                       Cont.Case (C)No.1017 of 2006

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

                              Dated, this the   25th    day of July,  2007


                                            JUDGMENT

H.L.Dattu, C.J.

Alleging that the respondent has wilfully and deliberately disobeyed the

orders passed by this Court in C.M.P.No.11287 of 2004 in O.P.No.18293 of

2000 dated 21st December, 2004, the complainant is before us in this contempt

petition filed under Sections 11 and 12 of the Contempt of Courts Act, 1971

read with Article 215 of the Constitution of India, requesting us to initiate

appropriate proceedings against the respondent and punish him for the wilful

disobedience of the orders and directions issued by this Court.

(2) Notice of this petition was ordered to be issued and served on the

respondent. The contemnor has entered appearance through his counsel.

(3) The learned counsel appearing for the contemnor would submit that

the respondent has substantially complied with the orders and directions issued

by this Court by issuing two cheques to the learned counsel appearing for the

petitioner.

(4) In view of this development, in our opinion, there is substantial

compliance with the orders and directions issued by this Court. Therefore, we

need not to have proceeded further in this contempt petition. Accordingly, the

contempt proceedings require to be dropped and they are dropped. Liberty is

Cont.Case (C)No.1017/2006

2

reserved to the complainant to approach this Court if need arises in future.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.T.SANKARAN)

JUDGE

vns