High Court Kerala High Court

Ambujakshy vs Madhukar Guptha on 13 November, 2008

Kerala High Court
Ambujakshy vs Madhukar Guptha on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1382 of 2008(S)


1. AMBUJAKSHY, AGED 90, W/O. RAMANKUTTY,
                      ...  Petitioner

                        Vs



1. MADHUKAR GUPTHA, WORKING AS SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.K.SANIL KUMAR, ADDL.CGSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/11/2008

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Contempt of Court Case No.1382/2008-S
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                Dated this the 13th day of November, 2008.

                              J U D G M E N T

It is brought to my notice by the learned counsel appearing for either

side that the directions of this Court issued in Annexure-A judgment have

been complied with and the respondent by order dated 27/10/2008

sanctioned pension at the rates specified therein. No further orders are

required. Contempt of Court Case is closed. No costs.

T.R. RAMACHANDRAN NAIR,
JUDGE

ms