IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1507 of 2006(S)
1. V.BHASKARAN, PART TIME CASUAL SWEEPER,
... Petitioner
Vs
1. MRS.MAGGIE,
... Respondent
2. MR.P.S.SASI, S/O.NOT KNOWN TO THE
3. MR.JANENDRAN, S/O.NOT KNOWN TO THE
For Petitioner :SRI.C.K.SREEJITH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/08/2007
O R D E R
KURIAN JOSEPH, J.
------------------------------------------
Contempt Case No. 1507 OF 2006
------------------------------------------
Dated this the 23rd day of August, 2007.
J U D G M E N T
Petitioner approached this Court with certain grievances
regarding non-implementation of the judgment in
W.P.(C) No.16671/2004.
2. In view of the statements contained in the affidavit filed
by the first respondent and also the certificates regarding
sweeping area, it can be seen that there is no contumacious
conduct on the part of the respondents.
In case the petitioner has any dispute with regard to the
facts as stated in the affidavit, it is for him to pursue the matter
in appropriate proceedings challenging the correctness of the
certificates. Without prejudice to such liberty, this Contempt
Case is closed.
KURIAN JOSEPH, JUDGE.
smp