High Court Kerala High Court

Ansamma John vs Jamal on 12 March, 2010

Kerala High Court
Ansamma John vs Jamal on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1002 of 2009(S)


1. ANSAMMA JOHN, W/O. BIJU P.B.,
                      ...  Petitioner

                        Vs



1. JAMAL, AGED AND FATHER'S NAME NOT
                       ...       Respondent

                For Petitioner  :SRI.M.VIJAYAKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/03/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
             -----------------------------------------
             Contempt Case(C) Nos.1002, 1016,
                1092, 1156, 1201, 1231, 1234,
             1238, 1279, 1322 & 1348 OF 2009 &
                   4, 5, 6, 7, 8, 9, 11, 12, 14,
                    15, 30, 58 & 124 OF 2010
              -----------------------------------------
            Dated this the 12th day of March, 2010.


                          J U D G M E N T

In these cases, the petitioners allege non-implementation of

the directions issued by this Court in the judgments in the writ

petitions concerned. Now the matter is governed by the

directions issued by the Apex Court in Special Leave Petition

(Civil) No.1014/2010 and connected cases dated 04.01.2010.

The said order is extracted below:

“Delay condoned.

Issue notice on those SLPs in which notice is

already not issued.

In the meanwhile we direct that the

respondents will continue to receive their

salaries/allowances as per the impugned G.O. till the

present matters are decided”.

2. In the light of the above, no separate directions are

called for in these Contempt Cases. They are closed. If any of

Contempt Case (C) No.1002/09 & conn. cases. 2

the petitioners have any individual grievances with regard to the

non-compliance of the interim order passed by the Apex Court,

they can take up the matter before the concerned statutory

authority or any higher authority.

T.R. RAMACHANDRAN NAIR
JUDGE

smp