IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 199 of 2008(S)
1. P.C.MATHEW,S/O.LATE CHACKO,
... Petitioner
Vs
1. RAVEENDRAN, S/O. VEERARAGHAVAN, AGED
... Respondent
For Petitioner :SRI.T.K.AJITHKUMAR (VALATH)
For Respondent :SRI.MANOJ KUMAR,SPL.GOVT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :18/02/2008
O R D E R
V.GIRI,J.
-------------------------
Cont.Case No. 199 of 2008
--------------------------
Dated this the 18th February, 2008
J U D G M E N T
Mr.Manoj Kumar, learned Special Government Pleader
submits that on 14.2.2008 the Accountant General has
authorised payment of revised pension in favour of the petitioner
and in all probabilities the actual disbursal will take place in the
course of this week. Submission is recorded. In the
circumstances, I do not think it is necessary to further proceed
with the Contempt of Court Case. Accordingly, the Contempt of
Court Case is closed.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007