IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2073 of 2006()
1. SECRETARY TO GOVERNMENT,
... Petitioner
2. THE DISTRICT INFORMATION OFFICER,
Vs
1. K.N.THANKACHAN, S/O.NEELAKANDAN,
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/01/2007
O R D E R
K.A. ABDUL GAFOOR & K.R. UDAYABHANU, JJ
=============================
W.A. NO. 2073 OF 2006
==============================
Dated this the 8th day of January 2007
JUDGEMENT
Taking into account the fact that the petitioner is getting regular
pension, we are of the view that an interim order directing arrears of
pension, on the sole ground that counter has not been filed inspite of
the direction in that regard, is not justified. That is a matter to be
considered in the W.P.(C). No. 33022/2005 which, we hope, will be
heard without any further delay. Appeal is thus allowed setting aside
the order impugned.
K.A. ABDUL GAFOOR, JUDGE
K.R. UDAYABHANU, JUDGE.
RV