High Court Kerala High Court

V. Mani vs Sri.K. Jayakumar on 24 October, 2008

Kerala High Court
V. Mani vs Sri.K. Jayakumar on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1471 of 2008(S)


1. V. MANI, VAVULLYPPATHY VEEDU,
                      ...  Petitioner

                        Vs



1. SRI.K. JAYAKUMAR, IAS,
                       ...       Respondent

                For Petitioner  :SRI.C.E.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/10/2008

 O R D E R
                   H.L.DATTU, C.J. & A.K.BASHEER, J.
                       -------------------------------------------
                        Cont. Case (C)No.1471 of 2008
                        ------------------------------------------
                 Dated, this the 24th day of October, 2008

                               JUDGMENT

H.L.Dattu, C.J.

Complaining that the respondent has disobeyed the orders

and directions issued by this Court in W.P.(C) No.24771 of 2007 dated 7th

March, 2008, the complainant is before this Court, inter alia, requesting

us to take appropriate proceedings against the respondent as envisaged

under the provisions of the Contempt of Courts Act, 1971.

(2) After service of notice of this contempt proceedings, the

respondent has passed an order dated 21.10.2008.

(3) At the time of hearing of this contempt petition,

Sri.M.P.Sreekrishnan, learned Government Advocate, would submit that

the respondent would offer unconditional apology for not passing the

order within the time granted by this Court. He also states that they have

high respect and regard to the orders and directions issued by this Court.

(4) The unconditional apology offered by the respondent is

taken on record.

(5) In view of the order passed by the respondent dated

21.10.2008, we are of the opinion, that there is substantial compliance

with the orders and directions issued by this Court while disposing of

Cont. Case (C)No.1471 of 2008
2

W.P.(C) No.24771 of 2007.

(6) Therefore, the contempt proceedings requires to be

closed and it is closed. However, we reserve liberty to the complainant, if

he so desires, to question the correctness or otherwise of the order passed

by the respondent dated 21.10.2008.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns