IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1515 of 2007(S)
1. LEELAMMA ZACHARIA,
... Petitioner
Vs
1. T.C.JOSHI, AGED NOT KNOWN TO THE
... Respondent
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/02/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------
Cont. Case (C)No.1515 of 2007
------------------------------------------
Dated, this the 22nd day of February, 2008
JUDGMENT
H.L.Dattu, C.J.
The only direction that was issued to the respondent by this Court was to
grant family pension to the petitioner ignoring the fact that she is receiving pension
from the Life Insurance Corporation of India, provided she is otherwise eligible.
2. Alleging that the respondent has not complied with the orders and
directions issued by this Court, the complainant is before us in this contempt
petition.
3. Sri.P.Parameswaran Nair, learned Assistant Solicitor General appearing
for the respondent, on instructions, would submit that the respondent has now
complied with the orders and directions issued by this Court. He would further
state that payment order will be issued within a period of 15 days from the date of
receipt of a copy of this Court’s order. We do not doubt the correctness or
otherwise of the statement made by the learned Assistant Solicitor General.
4. In view of the statement made by the learned Assistant Solicitor General,
the contempt proceedings are dropped for the present. However, liberty is reserved
to the petitioner to approach this Court, if need arises in future.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns