Kerala High Court
B.Venugopal vs Shri. T.M. Manoharan on 5 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 14 of 2009(S)
1. B.VENUGOPAL, AGED 53 YEARS,
... Petitioner
Vs
1. SHRI. T.M. MANOHARAN,PRNCIPAL,
... Respondent
For Petitioner :SRI.C.A.MAJEED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :05/02/2009
O R D E R
V.GIRI, J
-------------------
C.O.C.14/2009
--------------------
Dated this the 5th day of February, 2009
JUDGMENT
Learned Government Pleader submits a portion
of the amount due to the petitioner has been
disbursed. I record the submission of the learned
Government Pleader that a reply will be given to the
petitioner within six weeks from today, showing the
quantum of the amount and the reasons, if any, for not
disbursing to the petitioner the entire amount as
claimed by him. It is open to the petitioner to pursue
his remedies thereafter, before the Department or the
Government, if he is not satisfied with the quantum of
the amount.
Subject to the above, Contempt of Court case is
closed.
V.GIRI,
Judge
mrcs