IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1583 of 2008(S)
1. VALLI AMMED HAJI
... Petitioner
Vs
1. N.K.SASIDHARAN
... Respondent
For Petitioner :SRI.M.C.JOHN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :03/11/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
C.O.C.NO.1583 OF 2008-S
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of November, 2008
JUDGMENT
H.L.DATTU, C.J.
Inter alia alleging that the respondents have disobeyed
the orders passed in I.A.No.2743/2008 dated 15th October, 2008, the
applicant in the I.A. has filed this Contempt Petition.
(2) While considering I.A.No.2743/2008, this Court by order
dated 15th October, 2008, has passed the following interim orders:-
“Notice. Status quo as on today should be
maintained and cultivation, if any, done shall not be
interfered”.
(3) Petitioner in the Contempt Petition states, that, in spite of the
interim order passed by this Court, the respondents are making further
construction in the property in question. In our opinion, to find out
whether there is any improvement or alteration etc., the petitioner
should have produced the photographs taken prior to the filing of
I.A.No.2743/2008. Unfortunately, the petitioner has not produced the
photographs. Therefore, in the absence of the photographs, we cannot
say, that, the respondents, after the orders passed by this Court, have
made some improvements or alterations, etc.
2
C.O.C.NO.1583/08
In that view of the matter, we decline to entertain this petition.
The Contempt Petition is, accordingly, rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
cl