IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 647 of 2008(S)
1. TITUS.T.P,S/O.PAPPU, THOZHUTHINKAL
... Petitioner
2. UNNIKRISHNAN P.I,S/O.KUMARAN,
Vs
1. C.K.UNNIKRISHNAN, FATHER'S NAME NOT
... Respondent
2. P.A.GOPI, MUNICIPAL CHAIRMAN,
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent :SRI.M.P.ASHOK KUMAR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/06/2008
O R D E R
H.L.Dattu, C.J. & A.K.Basheer, J.
------------------------------------------------------
Cont. Case (C).No.647 of 2008-S
------------------------------------------------------
Dated, this the 9th day of June, 2008
JUDGMENT
H.L.Dattu,C.J.
Complainants allege that the respondents have wilfully and
deliberately disobeyed the orders and directions issued by this Court in W.P.(C).
No.8601 of 2007 dated 10.04.2007 and the orders passed by this Court in
Cont.Case (C).No.1402 of 2007 dated 14.11.2007 and, therefore, they request
us to initiate appropriate contempt proceedings against the contemnors and
punish them for the so-called disobedience of the orders and directions issued
by this Court.
2. Sri.M.P.Ashok Kumar, learned counsel appearing for the
respondents, has filed a counter affidavit before this Court. In that has stated in
too many words that after the disposal of the writ petition and the contempt
petition sufficient progress has been made by the Municipality for effective
disposal of the waste and garbage. Further, he has produced, along with the
counter affidavit, certain documents, which would clearly indicate that the
Municipality is taking effective and efficacious steps.
In view of the above, at this stage, it may not be appropriate for
this Court to initiate any contempt proceedings against the respondents.
Therefore, the contempt proceedings requires to be dropped and it is dropped.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
vku/- Judge