High Court Kerala High Court

V.P.Remadevi vs Sri.Raju Narayana Swami on 25 June, 2007

Kerala High Court
V.P.Remadevi vs Sri.Raju Narayana Swami on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 846 of 2007(S)


1. V.P.REMADEVI, AGED 43, S/O.ASOKAN,
                      ...  Petitioner

                        Vs



1. SRI.RAJU NARAYANA SWAMI, AGED ABOUT
                       ...       Respondent

2. P.SUBRAHMANIAN, S/O.NOT KNOWN,

3. S.SREEJITH, I.P.S, S/O.NOT KNOWN,

                For Petitioner  :SRI.P.GOPALAKRISHNA MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/06/2007

 O R D E R
                              H.L.Dattu,C.J. & K.T.Sankaran,J.

                            -------------------------------------------------

                             Cont.Case (C).No.846 of 2007-S

                            -------------------------------------------------


                            Dated, this the 25th day of June, 2007


                                            JUDGMENT

H.L.Dattu,C.J.

Alleging that the respondents have disobeyed the interim orders

and directions issued by this Court in I.A.No.11722 of 2006 in W.P.(C).No.20827

of 2004 dated 09.01.2007, the petitioner/complainant is before us in this contempt

petition with a request to initiate appropriate proceedings against the respondents

for the so-called disobedience of the orders and directions issued by this Court.

2. The order passed by this Court is as under:

“As an interim measure and subject to further orders to be passed,

this application is allowed”.

3. The respondents have understood the orders passed by this

Court in a particular manner and thereafter passed an order dated 9.3.2007. In

our opinion, the petitioner has to question the same before the appropriate forum

in appropriate proceedings. Therefore, in our considered opinion, the respondents

have not disobeyed either wilfully or deliberately the interim orders and directions

issued by this Court. In view of that, we do not intend to take cognizance of the

contempt petition filed by the complainant. It requires to be rejected and it is

rejected.

Ordered accordingly.

H.L.Dattu

Chief Justice

K.T.Sankaran

Judge

vku/-