High Court Kerala High Court

Teji vs S.S. Anilkumar on 28 July, 2009

Kerala High Court
Teji vs S.S. Anilkumar on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 261 of 2009(S)


1. TEJI, POULOSE, W/O. SHAJI THIMAS,
                      ...  Petitioner

                        Vs



1. S.S. ANILKUMAR, THE REGIONA; DEPUTY
                       ...       Respondent

                For Petitioner  :SRI.JAMES ABRAHAM (VILAYAKATTU)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/07/2009

 O R D E R
                  S.R.BANNURMATH, C.J. &
                    KURIAN JOSEPH,J.
      -------------------------------------------------
                 C.O.C.No.261 of 2009
      --------------------------------------------------
         Dated this the 28th day of July, 2009

                         JUDGMENT

Kurian Joseph,J.

Learned Government Pleader submits that the

respondent has complied with the direction issued by this

court in the judgment in W.P(C)No.16189/2008 and an

order dated 3-7-2009 has been passed. Though we are not

happy with the inordinate time taken by the respondent for

passing this order, in view of the apology tendered through

the learned Government Pleader further proceedings in this

case are dropped. However, there will be a direction to the

respondent to see that the benefits flowing out of the order

dated 3-7-2009 are disbursed to the petitioner within a

period of one month from the date of production of a copy

C.O.C.No.261 of 2009

-:2:-

of this judgment and if not, the respondent will be personally

liable for interest at the rate of 9% from the date the amounts

became due.

The contempt of court case is closed.

S.R.BANNURMATH,
Chief Justice

KURIAN JOSEPH,
Judge

The words “the benefits flowing out of the order dated

3-7-2009 are disbursed” occurring in the 9th and 10th lines of

judgment dated 28-7-2009 in Cont.Case (C) No.261/2009 are

corrected as “the benefits flowing out of the judgment

dated 7-10-2008 in W.P(C)No.16189/2008 are disbursed”

as per order dated 10-8-2009 in I.A.No.375/2009.

Sd/-

Registrar (Judicial)

ahg.

BANNURMATH, C.J. &
KURIAN JOSEPH,J.

—————————
C.O.C.No.261 of 2009

—————————-

JUDGMENT

28th July, 2009