High Court Kerala High Court

Puthusseri Valiya Veettil … vs Sri.Gopal.K.Pillai on 9 November, 2010

Kerala High Court
Puthusseri Valiya Veettil … vs Sri.Gopal.K.Pillai on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1323 of 2010(S)


1. PUTHUSSERI VALIYA VEETTIL THAMBAYI AMMA,
                      ...  Petitioner

                        Vs



1. SRI.GOPAL.K.PILLAI,AGED NOT KNOWN TO
                       ...       Respondent

2. SRI.D.K,GOEL,AGED NOT KNOWN TO THE

3. SRI.U.K.S.CHAUHAN,AGED NOT KNOWN TO THE

                For Petitioner  :SMT.K.R.KRISHNAKUMARI

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
            Contempt Case (C) No. 1323 of 2010
            ```````````````````````````````````````````````````````
          Dated this the 9th day of November, 2010

                           J U D G M E N T

Pursuant to the directions in Annexure-A1 judgment,

the respondents passed orders granting pension to the petitioner

with effect from 09-03-2010. Therefore, the direction in the

judgment stands satisfied.

2. Learned counsel for the petitioner submits that the

claim was for pension with effect from 1998 and that since benefit

is allowed only with effect from 09-03-2010, the judgment is still

not complied with. I am not persuaded to agree for the reason that

by the judgment, the respondents were only directed to pass

orders and there is no direction to pass order effective from any

particular date. In that view of the matter, if the petitioner is

aggrieved by the date from which pension is allowed, she should

seek her remedies in appropriate proceedings.

Contempt Case is closed.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks