IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1564 of 2010(S)
1. JYOLSNA.S, D/O.R.GOPINATHAN NAIR,
... Petitioner
Vs
1. SHEILA THOMAS, AGED 55,
... Respondent
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :23/12/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
Contempt Case (C). NO.1564 OF 2010
------------------------------------------------------
Dated this the 23rd day of December, 2010
JUDGMENT
The writ petitioner filed this Contempt of Court Case alleging
that the respondent wilfully and deliberately failed to comply with the
directions contained in the judgment dated 6.9.2010. As per the
judgment, the respondent herein was directed to disburse the salary
due to the petitioner forthwith. The respondent herein was also
directed to pay the arrears of salary to the petitioner within a period
of three months. The allegation is that the respondent failed to
disburse the salary due to the petitioner.
Learned Government Pleader, on instructions, submitted that
the salary bills of the petitioner for the months of November and
December, 2010 were countersigned by the respondent. It is also
submitted that the arrears of salary were directed to be paid within a
period of three months. A copy of the judgment was received by the
respondent only on 4.11.2010. The period of three months is not
over.
Contempt Case (C) NO.1564 OF 2010
:: 2 ::
In the facts and circumstances mentioned above, the
Contempt of Court Case is closed with liberty to the petitioner to
approach this Court again if there occurs failure to pay the arrears of
salary within the time limit.
(K.T.SANKARAN)
Judge
ahz/