High Court Kerala High Court

P.Balakrishnan Nair vs K.J.Mathew on 4 June, 2007

Kerala High Court
P.Balakrishnan Nair vs K.J.Mathew on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 615 of 2007(S)


1. P.BALAKRISHNAN NAIR, S/O.KUNHIKANNAN
                      ...  Petitioner

                        Vs



1. K.J.MATHEW, (FATHER'S NAME AND AGE NOT
                       ...       Respondent

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :04/06/2007

 O R D E R
                               A.K.BASHEER, J.

                 --------------------------------------------------------

                    Cont. Case (Civil) No.615 of 2007

                 --------------------------------------------------------

                   Dated this the 4th day of June, 2007


                                   JUDGMENT

Learned Government Pleader, after getting instructions,

submits that Government has taken a decision to comply with

the direction in the judgment and to pay interest at the rate of

9% to the petitioner for the period from 4th April 2002 to April

8, 2006. The order passed by the General Education

Department (G.O.(Rt)1717/07/Gen.Edn. dated 18-4-2007) has

been made available for perusal.

2. The amount shall be disbursed to the petitioner

within one month from the date of receipt of a copy of this

judgment, failing which, it will be open to the petitioner to

pursue the matter again.

Contempt Case (C) is closed.

A.K.BASHEER, JUDGE

jes