IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 902 of 2007(S)
1. N.C. JOY, S/O. N.U.CHACKO,
... Petitioner
2. R. BHARGAVAN, S/O. VELUTHAKUNJU,
3. K.M. JOSE, S/O. K.C.MATHEW,
4. C.S. RAVINDRAN, S/O. SANKARAN,
5. P.K. SATHEESAN, S/O.P.K.KRISHNAN KUTTY,
6. T.A. RAPPAI, S/O. T.V.ANTHAPPAI,
7. V.K. NARAYANAN, S/O.P.R.KRIHNAN NAIR,
Vs
1. MR.P.T.NANDAKUMAR, AGED 54 YEARS,
... Respondent
For Petitioner :SRI.P.SANTHALINGAM
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :11/07/2007
O R D E R
K.BALAKRISHNAN NAIR,J.
-------------------------
CONTEMPT CASE (C )No. 902 of 2007
--------------------------
Dated this the 11th day of July, 2007
J U D G M E N T
The petitioners are the retired employees of the
Transformers and Electricals Kerala Ltd., Angamaly. Two
persons similarly placed like the petitioners approached this
court by filing O.P.3687/2001 claiming arrears of salary arising
out of revision of salary with retrospective effect from 1.9.1996.
They retired from service after the said revision. Their claim for
arrears of salary from 1.9.1996 to 31.12.1997 was conceded by
the Company and writ petition was disposed of directing them to
pay the entire arrears of salary as and when funds are available.
Claiming similar reliefs, petitioners herein approached this
court. The said W.P.(C) No. 29529 /2003 was disposed of by
judgment dated 20.10.2003, directing to extend the same
treatment meted out to the petitioners in O.P.3687/2001 to the
petitioners herein also. Alleging that the said direction has not
been obeyed, this Contempt Case is filed. The respondent has
filed a statement stating that the arrears of salary payable to the
petitioners under the judgment have already been released. The
CONTEMPT CASE (C )No. 902 of 2007
-2-
Petitioners submit some D.A arrears in relation to subsequent
periods are not disbursed. The said claim is not covered by the
above-mentioned judgment. So, for non-payment of the same
contempt proceedings cannot be initiated against the
respondents. Accordingly, this Contempt Case is closed without
prejudice to the rights of the petitioners to claim the D.A.
arrears, if any, payable to them.
(K.BALAKRISHNAN NAIR,JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007