IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 353 of 2009(S)
1. TIRUR TALUK N.S.S KARAYOGA UNION
... Petitioner
Vs
1. I.V.RAJAGOPALAN, AGE AND FATHER'S NAME
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :05/11/2009
O R D E R
S.R.Bannurmath, C.J. & A.K. Basheer, J.
------------------------------------------
Cont. Case (C) No.353 of 2009
------------------------------------------
Dated this the 5th day of November, 2009
JUDGMENT
A.K. Basheer, J.
This contempt case is filed alleging wilful disobedience on
the part of the respondent to comply with the directions issued by this
Court on November 20, 2007 in W.P.(C) No.34124 of 2007 and also in
Contempt Case (C) No.371 of 2008.
2. When this case came up for consideration, we had
directed the respondent, Executive Engineer, P.W.D., Manjeri to make
available the relevant files. Having perused the files, the sketch,
photographs, etc. apart from the counter affidavit by the respondent, we
were convinced that the work on the road can be completed only if a
small extent of land belonging to the Police Department is surrendered,
as requested by the Public Works Department, Panchayat, etc.
3. Therefore, we requested the learned Government Pleader
to find out whether the Police Department can surrender a small bit of
land lying at the starting point of the bye pass road, especially since the
widening of the road would be in the larger interest of the general public
Cont. Case (C) No.353 of 2009
2 –
in that area.
4. Today when the case is taken up for further
consideration, learned Government Pleader submits that on a request
received from the Superintendent of Police, Malappuram, the Home
Department has given consent to the Police Department to surrender the
necessary land for the purpose of widening the road. Learned
Government Pleader further submits that the matter is being processed
and appropriate orders will be issued in this regard without any further
delay.
5. It will be open to the respondent to pursue the matter
further and complete the widening and other works on the road without
any further delay.
Recording the above submissions made by the learned
Government Pleader, this contempt case is closed.
S.R.Bannurmath,
Chief Justice
A.K. Basheer,
Judge
vns