High Court Kerala High Court

I.K.Gopalakrishnan vs Smt.Susan on 26 March, 2010

Kerala High Court
I.K.Gopalakrishnan vs Smt.Susan on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1527 of 2009(S)


1. I.K.GOPALAKRISHNAN, S/O.SRI.KUNHIKUTTAN,
                      ...  Petitioner
2. V.A.VIJAYAN, S/O. SRI.V.A.ACHUTHAN,

                        Vs



1. SMT.SUSAN, AGED, W/O. .......
                       ...       Respondent

                For Petitioner  :SRI.M.R.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/03/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                 Contempt Case (C).No. 1527 of 2009

                     ==================

                Dated this the 26th day of March, 2010

                            J U D G M E N T

The petitioners submit that although pay slips have been issued

pursuant to Annexure 1 judgment, amounts have not been paid. The

learned counsel for the respondent assures this Court that on the

petitioners approaching the respondent, money would be paid to them.

For this purpose, I fix 6.4.2010 as the date on which the petitioners

shall appear before the respondent. The counsel for the respondent

assures this Court that the amounts due to the petitioners would be

paid on that day. This is recorded and the contempt case is closed.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge