IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 328 of 2007(S)
1. S.UMMUKULTHU BEEVI, W/O.LATE
... Petitioner
Vs
1. M.SIVASANKER, WORKING AS DIRECTOR
... Respondent
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/03/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
Con.Case (Civil) No.328 of 2007
----------------------------------------------
Dated 21st March, 2007.
J U D G M E N T
Learned Government Pleader on instruction submits
that the pension payment order has been issued to the party and
the Sub Treasury Officer, Neyyattinkara by the Accountant
General on 5.3.2007. In view of the undertaking dated 3.1.2007 in
Contempt Case (Civil) 1606/06, the petitioner may approach the
Sub Treasury Officer, Neyyattinkara along with a copy of this
judgment and within two days, the amounts due to the petitioner
will be disbursed by the Sub Treasury Officer. In the event of
delay beyond the said period, the petitioner will be entitled to get
cost at the rate of Rs.500/- per day of the delay and the officers
responsible for the delay will be personally liable for the same.
The Contempt of Court Case (Civil) is closed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 21st March, 2007.