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