Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S. Radhakrishnan vs Sri. Geromic George Ias
2024 Latest Caselaw 17007 Ker

Citation : 2024 Latest Caselaw 17007 Ker
Judgement Date : 20 June, 2024

Kerala High Court

S. Radhakrishnan vs Sri. Geromic George Ias on 20 June, 2024

Author: Devan Ramachandran

Bench: Devan Ramachandran

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                     PRESENT
             THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
     THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                        CON.CASE(C) NO. 746 OF 2024
            AGAINST THE JUDGMENT IN WP(C) NO.30679 OF 2014
PETITIONERS/PETITIONERS 2 to 5:

     1      MANI DHARMARAJAN, AGED 80 YEARS
            S/O LATE D. MANI, T.C. 55/1522, KAIMANAM,
            THIRUVANANTHAPURAM, PIN - 695040

     2      DR. MABEL SIMON, AGED 68 YEARS
            W/O LATE DR. SIMON, T.C. 55/1523, KAIMANAM,
            THIRUVANANTHAPURAM, PIN - 695040

     3      DR. TONY SIMON, AGED 34 YEARS
            S/O LATE SIMON, TC 55/1523, KAIMANAM,
            THIRUVANANTHAPURAM, PIN - 695040

     4      SONY SIMON, AGED 41 YEARS
            D/O LATE DR. SIMON, T.C. 55/1523, KAIMANAM,
            THIRUVANANTHAPURAM - REPRESENTED BY POWER OF ATTORNEY
            HOLDER AND MOTHER DR. MABEL SIMON., PIN - 695040

            THOMAS ABRAHAM
            MERCIAMMA MATHEW
            ASWIN.P.JOHN
            PAUL BABY
            SWATHY A.P.
            THARA ELIZABETH THOMAS


RESPONDENT/3rd RESPONDENT:

            GEROMIC GEORGE I.A.S
            AGE AND FATHER'S NAME NOT KNOWN TO THE PETITIONER,
            DISTRICT COLLECTOR, THIRUVANANTHAPURAM DISTRICT, CIVIL
            STATION, KUDAPPANAKUNNU, THIRUVANANTHAPURAM- 695043

            SMT.C.S.SHEEJA, SR.GP


     THIS    CONTEMPT   OF   COURT    CASE     (CIVIL)   HAVING   COME   UP   FOR
ADMISSION     ON   20.06.2024,       ALONG      WITH     Con.Case(C).714/2024,
737/2024, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 CON.CASE(C) NO.746 OF 2024 & con.cases
                                            2




                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                         PRESENT
              THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
      THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                          CON.CASE(C) NO. 714 OF 2024
             AGAINST THE JUDGMENT IN WP(C) NO.27813 OF 2014
PETITIONER:

              ANANTHAPADMANABAN R., AGED 61 YEARS
              S/O. LATE RAMASUBRAMANIAN, HOUSE NO. 83, VINAYAKNAGAR,
              NEERAMANKARA, THIRUVANANTHAPURAM, PIN - 695018

              BY ADVS.
              THOMAS ABRAHAM
              MERCIAMMA MATHEW
              ASWIN.P.JOHN
              PAUL BABY
              SWATHY A.P.
              THARA ELIZABETH THOMAS



RESPONDENT/4TH RESPONDENT:

              SRI. GEROMIC GEORGE IAS
              AGE AND FATHER'S NAME NOT KNOWN TO THE PETITIONER,
              DISTRICT COLLECTOR, THIRUVANANTHAPURAM DISTRICT, CIVIL
              STATION, KUDAPPANAKUNNU, THIRUVANANTHAPURAM - 695043

              SMT. C.S.SHEEJA, SR.GP


      THIS    CONTEMPT     OF    COURT    CASE     (CIVIL)    HAVING    COME   UP   FOR
ADMISSION     ON    20.06.2024,      ALONG      WITH   Con.Case(C).746/2024         AND
CONNECTED     CASES,     THE    COURT     ON     THE   SAME    DAY     DELIVERED    THE
FOLLOWING:
 CON.CASE(C) NO.746 OF 2024 & con.cases
                                            3




                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                         PRESENT
              THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
      THURSDAY, THE 20TH DAY OF JUNE 2024 / 30TH JYAISHTA, 1946
                          CON.CASE(C) NO. 737 OF 2024
             AGAINST THE JUDGMENT         IN WP(C) NO.34447 OF 2014
PETITIONERS:

      1       S. RADHAKRISHNAN, AGED 54 YEARS
              S/O SRI. SUBRAMONIA PILLAI, TC/55/679, RAJA PROVISIONS
              STORES, TAILOR SHOP, NEERAMANKARA, THIRUVANANTHAPURAM,
              PIN - 695018

      2       ARUNACHALAM PILLAI, AGED 60 YEARS
              S/O. SRI, PADMANABA PILLAI, T.C 55/679(1), (2) AND (3),
              NEERAMANKARA, THIRUVANANTHAPURAM, PIN - 695018

              BY ADVS.
              THOMAS ABRAHAM
              MERCIAMMA MATHEW
              ASWIN.P.JOHN
              PAUL BABY
              SWATHY A.P.
              THARA ELIZABETH THOMAS



RESPONDENT/4TH RESPONDENT:

              SRI. GEROMIC GEORGE IAS
              AGE AND FATHER'S NAME NOT KNOWN TO THE PETITIONER,
              DISTRICT COLLECTOR, THIRUVANANTHAPURAM DISTRICT, CIVIL
              STATION, KUDAPPANAKUNNU, THIRUVANANTHAPURAM - 695043

              SMT.C.S.SHEEJA, SR.GP


      THIS    CONTEMPT     OF    COURT    CASE     (CIVIL)    HAVING    COME   UP   FOR
ADMISSION     ON    20.06.2024,      ALONG      WITH   Con.Case(C).746/2024         AND
CONNECTED     CASES,     THE    COURT     ON     THE   SAME    DAY     DELIVERED    THE
FOLLOWING:
 CON.CASE(C) NO.746 OF 2024 & con.cases
                                            4


                                         JUDGMENT

[Con.Case(C) Nos.746/2024, 714/2024, 737/2024]

These contempt of court cases have been filed alleging that the

directions in the judgment of this Court in WP(C) No. 30679 of 2014 and

connected matters, have not been complied with.

2. Shri. Thomas Abraham - learned counsel for the petitioners in

these matters, vehemently argued that, even though this Court had

delivered judgment setting aside the earlier Awards and the draft

Awards; with a consequential direction to the competent Authority to

hear his clients, adverting to their contentions and take a final decision,

no action has been taken and thus that they have been constrained to

approach this Court through these contempt cases.

3. However, Smt.C.S.Sheeja - learned Senior Government

Pleader, in response, submitted that a counter affidavit has been filed on

record wherein it has been averred that the respondent, who is the

District Collector, obtains no jurisdiction until such time as a fresh

Award is issued by the Land Acquisition Officer; and she pointed out

that, this has been done only through Annexure B produced in these

cases. She argued that, once the said Award had been issued, it is for

the petitioners to challenge the same, or invoke their remedies against

it, as may be available to them, but they could not have filed this CON.CASE(C) NO.746 OF 2024 & con.cases

contempt of court cases against the District Collector, who has no role

to play, except to act under Section 28A of the Land Acquisition Act,

1894, which he could not do because, as stated in the affidavit, the

petitioners had not produced the originals of any document on which

they relied upon, thus the matter having been referred to the competent

Court under Section 30 of the Act. She therefore prayed that these

contempt cases be dismissed.

4. In reply, however, Shri. Thomas Abraham - learned counsel

for the petitioners, submitted that Annexure B Award, now purported to

have been issued by the Land Acquisition Officer, is grossly against the

directions of this Court and hence ipso facto amounts to gross contempt

to the authority of this Court, He argued that his clients had produced

all documents before the Land Acquisition Officer, as evident from

Annexure 3, but that none of the same, or their contentions, had been

looked into, in spite of the specific directions of this Court.

5. Even when I hear Shri. Thomas Abraham on the afore lines,

the fact remains that this Court had set aside the original Awards, as

also the draft Award as the case may be, with a resultant direction to

the District Collector, or such other competent Authority, to take a fresh

decision, after hearing the petitioners and adverting to their grievances.

Obviously, at this stage, it was only the Land Acquisition Officer who

would have obtained any jurisdiction and not the District Collector. CON.CASE(C) NO.746 OF 2024 & con.cases

6. It is on record, as is also admitted, that the Land Acquisition

Officer has now issued Awards, but which the petitioners say, is illegal

and unlawful.

7. Indubitably, therefore, the remedy of the petitioners is to

challenge the same through an appropriate method; for which, of

course, their contentions are all left open, but cannot impel these

contempt of court cases against the District Collector, except on the

ground that he has not acted as per Section 28A of the Act. For this, as I

have already recorded above, the respondent answers that the matter

has been referred to the competent Court under Section 30 of the Act.

Apodictically, this itself would also be an issue to be impelled by the

petitioners, before the competent forum, in challenge.

In the afore circumstances, reserving every other liberty that may

be available to the petitioners in law and leaving open all rival

contentions for such purpose, I close the Contempt Cases.

Sd/-

DEVAN RAMACHANDRAN JUDGE HKH/20.06.2024 CON.CASE(C) NO.746 OF 2024 & con.cases

APPENDIX OF CON.CASE(C) 714/2024

PETITIONER ANNEXURES

ANNEXURE 1 THE CERTIFIED COPY OF THE JUDGMENT DATED 15.06.2023 IN W.P. (C) NO. 27813 OF 2014

ANNEXURE 2 THE TRUE COPY OF THE COMMUNICATION DATED 16/03/2024 SENT BY THE RESPONDENT

ANNEXURE 3 THE TRUE COPY OF THE CLAIM STATEMENT FILED ALONG WITH THE DOCUMENTS BY THE PETITIONER

RESPONDENT ANNEXURES

ANNEXURE A TRUE COPY OF THE PROCEEDINGS NO.K4-3907/14 DATED 01/03/2024

ANNEXURE B TRUE COPY OF THE AS NO.3/2024 OF THE DEPUTY COLLECTOR(LA) THIRUVANANTHAPURAM DATED 01/03/2024 CON.CASE(C) NO.746 OF 2024 & con.cases

APPENDIX OF CON.CASE(C) 737/2024

PETITIONER ANNEXURES

ANNEXURE 1 THE CERTIFIED COPY OF THE JUDGMENT DATED 15.06.2023 IN W.P. (C) NO. 34447 OF 2014 AND CONNECTED CASES

ANNEXURE 2 THE TRUE COPY OF THE COMMUNICATION DATED 16/03/2024 SENT BY THE RESPONDENT

ANNEXURE 3 THE TRUE COPY OF THE CLAIM STATEMENT FILED ALONG WITH THE DOCUMENTS BY THE 1ST PETITIONER

ANNEXURE 3(A) THE TRUE COPY OF THE CLAIM PETITION WITH DOCUMENTS FILED BY THE 2ND PETITIONER

RESPONDENT ANNEXURES

ANNEXURE R1(A) TRUE COPY OF THE PROCEEDINGS NO.K4-3907/14 DATED 01.03.2024 OF THE DISTRICT COLLECTOR, THIRUVANANTHAPURAM

ANNEXURE R1(B) TRUE COPY OF THE AS.NO.3/2024 OF THE DEPUTY COLLECTOR (LA), THIRUVANANTHAPURAM CON.CASE(C) NO.746 OF 2024 & con.cases

APPENDIX OF CON.CASE(C) 746/2024

PETITIONER ANNEXURES

ANNEXURE 1 THE CERTIFIED COPY OF THE JUDGMENT DATED 15.06.2023 IN W.P. (C) NO. 30679 OF 2014 AND CONNECTED CASES

ANNEXURE 2 THE TRUE COPY OF THE COMMUNICATION DATED 16/03/2024 SENT BY THE RESPONDENT

ANNEXURE 3 THE TRUE COPY OF THE CLAIM STATEMENT FILED ALONG WITH THE DOCUMENTS BY THE 1ST PETITIONER

ANNEXURE 3(A) THE TRUE COPY OF THE CLAIM PETITION FILED BY THE PETITIONERS 2 TO 4

RESPONDENT ANNEXURES

ANNEXURE A TRUE COPY OF THE PROCEEDINGS NO.K4-3907/14 DATED 01/03/2024

ANNEXURE B TRUE COPY OFTHE AS NO.3/2024 DATED 01/03/2024 OF THE DEPUTY COLECTOR(LA),THIRUVANANTHAPURAM

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter