High Court Kerala High Court

Dr.C.S.Madhu vs Manoj Joshi on 3 November, 2010

Kerala High Court
Dr.C.S.Madhu vs Manoj Joshi on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1305 of 2010(S)


1. DR.C.S.MADHU, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. MANOJ JOSHI, I.A.S., SECRETARY TO THE
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/11/2010

 O R D E R
                 K.T.SANKARAN, J.
          ------------------------------
             Con.Case.No.1305 OF 2010
          ------------------------------
                      rd
      Dated this the 3  day of November, 2010




                     JUDGMENT

th
As per judgment dated 30 August, 2010, in Writ

Petition No.23645 of 2010, the first respondent

therein was directed to consider and dispose of

Ext.P2 application dated 9.4.2010 and Ext.P4

representation dated 22.7.2010 submitted by the

petitioner, as expeditiously as possible, and at

any rate within a period of one month from the date

of receipt of a copy of the judgment. This

Contempt Case is filed alleging that the respondent

did not dispose of the matter as directed in the

judgment and thereby willfully and deliberately

violated the judgment passed by this court.

2. The learned Government Pleader submitted

that the Government passed GO(Rt) No.4269/2010/H &

FWD dated 29.10.2010 granting the request for

voluntary retirement from service made by the

Con.Case.No.1305 OF 2010 2

petitioner with effect from 8.8.2010, as per Rule

56 of Part III KSR. In view of the Government

Order, though passed not within the time stipulated

in the judgment, I do not think it is necessary to

proceed with the Contempt Case. The Contempt Case

is accordingly, closed.

K.T.SANKARAN,
JUDGE.

cms