Citation : 2024 Latest Caselaw 28387 Ker
Judgement Date : 25 September, 2024
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
Wednesday, the 25th day of September 2024 / 3rd Aswina, 1946
CONTEMPT CASE(C) NO. 1514 OF 2023(S) IN WP(C) 34844/2022
PETITIONER/PETITIONER IN W.P.(C):
DR.DINESH BABU S, AGED 61 YEARS, S/O. G.SUDHAKARAN NAIR,
OTTIYIL SREERAGAM, ANICKAD WEST.P.O, KOTTAYAM - 686 503,
(RETIRED ASSOCIATE PROFESSOR OF HINDI,
N.S.S.HINDU COLLEGE, CHENGANASSERY)
BY ADVOCATES M/S. ELIZEBATH GEORGE MECHERIL & M.S.RADHAKRISHNAN NAIR
RESPONDENT/5TH RESPONDENT IN W.P.(C):
PRAGASH, THE DEPUTY DIRECTOR OF COLLEGIATE EDUCATION KOTTAYAM
OFFICE OF THE DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,
VYASAKARAKUNNU, KOTTAYAM - 686 001.
BY GOVERNMENT PLEADER
This Contempt of court case (civil) having come up for orders on
25.09.2024, the court on the same day passed the following:
P.T.O.
DEVAN RAMACHANDRAN, J.
--------------------------------------------------
Contempt Case (Civil) Nos.1514/2023, 2294/2022 &
1991/2023
--------------------------------------------------
Dated this the 25th day of September, 2024
O R D E R
These matters have been listed today with a specific earlier
order that if the directions are not complied with, the
respondents will remain present in person before this Court.
2. In all these cases, applications for exemption from
personal appearance have been filed, explaining that certain
clarifications are being awaited from the University Grants
Commission (UGC).
3. However, the respondent in Con.Case (Civil)
No.1514/2023 is present in person; and obviously, his application
for exemption from personal appearance is no longer relevant.
Hence I.A.No.1/2024 in the said Contempt Case is hereby closed.
4. As regards the other I.A.s in Con.Case (Civil)
Nos.2294/2022 & 1991/2023, I am afraid that this Court cannot COC 1514/23 & connected
accede to them because, the earlier orders were very specific
that these matters are listed today as a last chance for final
orders to be issued in terms of the judgment. To tell this Court
again that the respondent/s are awaiting clarifications from the
UGC, is rather unfortunate.
I, therefore, reject I.A.No.1/2024 in both Con.Case (Civil)
No.2294/2022 & 1991/2023; and consequentially, the
respondents shall remain present in person before this Court to
be read out charges on the next posting date, unless the
directions in the judgment are fully complied with.
Post on 03.10.2024.
Sd/-
DEVAN RAMACHANDRAN, RR JUDGE
25-09-2024 /True Copy/ Assistant Registrar
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!