IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 420 of 2010(S)
1. POCKER SAHIB MEMORIAL ORPHANAGE
... Petitioner
Vs
1. SRI.JAMES MATHEW (AGE AND FATHER'S
... Respondent
For Petitioner :SRI.V.M.KURIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/07/2010
O R D E R
S. SIRI JAGAN, J.
--------------------------------------------
Contempt Case (C) No.420 OF 2010
---------------------------------------------
Dated this the 28th day of July, 2010
J U D G M E N T
The petitioner alleges non-compliance with Annexure-C
judgment, in which respondents 1 to 3 in the writ petition were
directed to disburse the salary due to the approved teachers of
the petitioner’s College within one month from the date of receipt
of a copy of that judgment without prejudice to the right of the
first respondent to take up the matter regarding the validity of
the approval with the University or to challenge the approval
granted by the University appropriately.
It is now admitted before me that the Government has
challenged the approval by filing a writ petition before this court,
in which there is a stay for three weeks.
In the above circumstances, this contempt case is closed
without prejudice to the right of the petitioner to restore the
contempt case to file by filing a petition, after disposal of the writ
petition or after vacating the interim order, if necessary.
S. SIRI JAGAN, JUDGE
acd