High Court Kerala High Court

Pathumma K.K. vs V.Raveendran on 6 November, 2008

Kerala High Court
Pathumma K.K. vs V.Raveendran on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1436 of 2008(S)


1. PATHUMMA K.K., W/O KUNHAMMAD, AGED 57
                      ...  Petitioner

                        Vs



1. V.RAVEENDRAN, ACCOUNTANT GENERAL
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/11/2008

 O R D E R
                             V.GIRI,J.
                       -------------------------
                 Cont.Case No.1436 of 2008
                      --------------------------
             Dated this the 6th November, 2008

                        J U D G M E N T

Learned Government Pleader, on instructions,

submits that the Accountant General has passed an order

on 24.10.2008 releasing pension and other retirement

benefits due to the petitioner. Submission is recorded.

The contempt of court case is closed without prejudice to

the right of the petitioner to take appropriate action, if it

is found that the retirement benefits disbursed to him is

not in accordance with the rules governing the same.

(V.GIRI,JUDGE)
ma

2

3