Kerala High Court
Dr.C.K.Sasidharan vs Dr.V.Geetha on 6 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1852 of 2008(S)
1. DR.C.K.SASIDHARAN, S/O.LATE A.A.KRISHNAN
... Petitioner
Vs
1. DR.V.GEETHA, (AGE AND FATHER'S NAME NOT
... Respondent
For Petitioner :SRI.K.D.BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/10/2009
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
Cont.Case (C) No.1852 of 2008
-----------------------------------------
Dated this the 6th day of October, 2009
JUDGMENT
In view of the steps taken by the respondent to pay the
undisputed portion of the pensionary benefits, this contempt of
court case is closed with liberty to the petitioner to challenge
Annexure R4 in appropriate proceedings.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
Cont.Case (C) No.1852 of 2008
———————————–
JUDGMENT
6th October, 2009