IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 255 of 2008(S)
1. V.C. ACHUTHAN, BUNGLOW PARAMBIL
... Petitioner
2. V.C. SAMBASIVAN, KOLLERYPARAMBIL
Vs
1. MS. MINI ANTONY
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.K.ANAND, SC, COCHIN CORPN.
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :18/09/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - -
Contempt of Court Case No.255 of 2008 in
W.P.(c).No. 16571 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of September, 2008
JUDGMENT
Heard Sri.Devan Ramachandran, learned counsel for the
petitioners, Sri.K.Anand, learned counsel for the Corporation,
Smt.Latha Thankappan, learned Government Pleader and Sri.Saiby
Jose Kidangoor, learned counsel for the party respondent. It is
submitted that it is on account of the operation of the order of stay
passed in W.P.(C)No.6409/08 that the Secretary of the Corporation is
unable to comply with the directions in the order. I have today by
separate order modified the order of stay passed in W.P.(C)No.6409/08
and has vacated the same to the extent it pertains to 3 cents of vacant
land from out of total extent of 7.15 cents.
Under these circumstances, I dispose of the contempt of court
case directing the Secretary of the first respondent to comply with the
directions in the judgment immediately and at any rate within one
month of receiving a copy of this judgment. Contempt of Court Case is
CCC.No.255/08 2
closed giving liberty to the petitioners to approach this court again
under this jurisdiction, if necessary, after a period of two months.
PIUS.C.KURIAKOSE
JUDGE
sv.
CCC.No.255/08 2