Kerala High Court
N.Sadananda Swamy vs Dr.P.Prabhakaran on 15 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 434 of 2009(S)
1. N.SADANANDA SWAMY,
... Petitioner
Vs
1. DR.P.PRABHAKARAN, IAS,
... Respondent
For Petitioner :SRI.N.DHARMADAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
------------------------------------------
Contempt Case (C) No.434 OF 2009
------------------------------------------
Dated this the 15th day of February, 2010.
J U D G M E N T
It is submitted that a revised order has been passed by
granting pension from 20.10.2008. Learned senior counsel
appearing for the petitioner submits that the petitioner is entitled
to get pension from December 2007. The petitioner will take
steps to challenge the said order in appropriate proceedings.
With liberty to do so, this Contempt Case is closed. The
respondent will take steps to disburse the amount in terms of the
revised order without delay.
T.R. RAMACHANDRAN NAIR
JUDGE
smp