IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 586 of 2008(S)
1. V.D. RAPPAI,
... Petitioner
Vs
1. SUBASH (AGE AND FATHER'S NAME NOT KNOWN
... Respondent
For Petitioner :SRI.ROY CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :07/04/2008
O R D E R
PIUS C. KURIAKOSE, J.
----------------------------------
C.O.C. NO. 586 of 2008
----------------------------------
Dated this the 7th day of April , 2008
JUDGMENT
The petitioner is permitted to serve a copy of this Contempt
of Court Case on Sri.Shanavas Khan, the learned counsel for the
respondent.
2. Heard both sides. Sri.Shanavas Khan submitted that
Annexure A1 judgment does not set any time frame for
complying with the direction therein. That, according to the
learned counsel, can be the reason as to why the directions have
not been complied with so far. On going through Annexure A1
judgment, I find that no time frame has been set for
compliance of the directions under that judgment.
3. Sri.Roy Chacko, the learned counsel for the petitioner,
referring to the decision reported in K.K.Balakrishna Pishrodi
v. K.S.E.Board (AIR 1988 Kerala 211), submitted that even in
cases where this court has not set any time frame, the
COC No.586/2008 2
Administrative Authority to whom the directions are issued is
expected to comply with the directions within a reasonable time.
Though the submissions of the learned counsel for the petitioner
cannot be said to be without force, I am of the view that in the
facts and circumstances which obtain in this case, it is not proper
to initiate action against the respondent under the Contempt
jurisdiction straight away.
I dispose of this Contempt of Court Case directing the
respondent to comply with all the directions in Annexure A1
judgment at the earliest and at any rate within one month of
receiving a copy of this judgment.
PIUS C. KURIAKOSE
JUDGE
dpk