IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 849 of 2009(S)
1. C.V.SUVARNAKUMARI, RETIRED HIGH SCHOOL
... Petitioner
Vs
1. SRI.V.RAVINDRAN, (FATHER'S NAME AND
... Respondent
For Petitioner :SRI.S.D.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/09/2009
O R D E R
S. SIRI JAGAN, J
...............................................
Cont. Case No. 849 of 2009
.................................................
Dated this the 15th day of September, 2009
J U D G M E N T
The petitioner seeks initiation of contempt proceedings
against the respondent for non-compliance with the direction in
Annexure A judgment. In Annexure A judgment, I issued three
directions. It is submitted in the affidavit filed on behalf of the
respondents that the 1st and 3rd directions had been complied with,
which are payment of arrears on pay revision introduced with
effect from 1.3.1997 and payment of charge allowance for the
period from 1.4.1996 to 25.5.1996. But the Government Pleader
submits that the other direction regarding reckoning of extended
period from 31.10.1996 to 31.3.1997 as qualifying service for
pensionary benefits has not been complied with, since subsequent
to the Annexure A judgment a Division Bench decision of this court
had upheld a retrospective amendment to Rule 60 C of Part I of
KSR and the state has filed an appeal against Annexure A judgment
namely W.A. No. 1814 of 2009. In such circumstances, I do not
think that it is necessary to continues proceedings in the contempt
case in so far as there is no deliberate disobeyance of orders of this
court. Accordingly the contempt case is closed.
S. SIRI JAGAN, JUDGE
rhs