IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 340 of 2010(S)
1. T.N.KRISHNAN NAIR,S/O.NEELAKANDA PILLAI,
... Petitioner
2. PRABHAKARA KURUP,S/O.KUNHU PILLAI, AGED
Vs
1. SMT.NIVEDITHA P.HARAN I.A.S,(HUSBAND'S
... Respondent
For Petitioner :SMT.P.V.ASHA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :23/03/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Cont. Case (Civil)No. 340 OF 2010
in
W.P(C)No. 1327 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of March, 2010
J U D G M E N T
As per Annexure – A1 judgment in WP(c) No.
1327/2010 a direction was issued to consider the claim of the
petitioner for temporary promotion under 31(a) (i) of the
General Rules in the Kerala State and Subordinate Services
Rules and also in terms of Ext.P6. The said direction was
issued taking into account the fact that the petitioners are due
to retire from service on 31.3.2010. It is alleging non-
compliance with the direction issued in the said judgment
dated 15.2.2010 that this contempt case has been filed. The
learned Government Pleader made available a copy
of Government Order (G.O.(Rt) No.1237/2010/RD dated
17.3.2010) when the matter is taken up for admission. It
would reveal that it is in compliance with the direction in the
judgment dated 15.2.2010 that Government have issued the
said order. It would again reveal that after such consideration
the claims of the petitioners have been rejected for the reason
CCC No.340 of 2010
: 2 :
that the seniority list pertaining to the category to which the
petitioners belong, has not so far been finalized. There is a
short delay in considering the claims of the petitioners in
terms of the judgment dated 15.2.2010. But, the aforesaid
order would make it clear that the claims of the petitioners
have been considered. In that view of the matter, the
judgment dated 15.2.2010 ha been complied with. Hence,
this contempt case is closed. It is made clear that in case the
petitioners are aggrieved by the order dated 17.3.2010, they
will be at liberty to challenge the same in appropriate
proceedings.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
// true copy//
P.A. To Judge