IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1827 of 2008(S)
1. K.T.KUNHUMOHAMMED, S/O.MOIDEENKUTTY,
... Petitioner
Vs
1. V.P.ABDUL KAREEM,AGED 42 YEARS,
... Respondent
2. T.K.MUHAMMEDKUTTY, AGED ABOUT 67 YEARS,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :SRI.MILLU DANDAPANI
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/08/2010
O R D E R
J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.
-----------------------------------------
Cont. Case (C) No.1827 of 2008
-----------------------------------------
Dated this the 12th day of August, 2010
JUDGMENT
Ravindran. J.
In view of the various interim orders passed by this Court
including the order passed on 7.7.2010 the dispute has now boiled
down to payment of the sum of Rs.6,363/-. The learned counsel
appearing for the respondents submits that the said amount will be
paid within two weeks from today. We record the said submission.
The learned counsel for the petitioner submits that though this Court
had by order passed on 27.7.2009 directed the first respondent herein
to forward the pension book of the petitioner to the Pension Board and
to pursue the matter regarding payment of pension, the Pension Board
has not been able to take any action in the matter of payment of
pension for the reason that the pension book and related records were
not maintained up-to-date. It is stated that the Pension Board has
directed the respondents to submit the updated pension book.
Learned counsel for the respondents submits that the pension book will
be updated and furnished to the Pension Board within one month from
today. We record the said submission also.
Cont. Case (C) No.1827 of 2008
-:2:-
In the light of the above developments and the undertaking
given by the learned counsel appearing for the respondents we are of
the opinion that no further orders are called for in this Contempt Case.
It is accordingly closed recording the above undertaking.
J.CHELAMESWAR,
Chief Justice
P.N.RAVINDRAN,
Judge.
ahg.