Kerala High Court
Sri.E.K.Magi vs Sri.E.K.Magi on 7 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 991 of 2008(S)
1. SRI.E.K.MAGI, AGED AND FATHER'S NOT
... Petitioner
Vs
1. SRI.E.K.MAGI, SECRETARY TO GOVT.,
... Respondent
For Petitioner :SRI.K.N.RAMACHANDRA PANICKER
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2008
O R D E R
V.GIRI, J
-------------------
C.O.C.991/2008
--------------------
Dated this the 7th day of November, 2008
JUDGMENT
Learned Government Pleader submits that the
petitioner’s claim for fixation of wages on a par with the
P.T.Sweepers has been accepted and an order has been
passed in this regard. Petitioner is receiving wages as per
the said order. In the result, Contempt of Court case is
closed without prejudice to the right of the petitioner to
take appropriate steps for recovery of arrears of wages at
the enhanced rate, by independent proceedings.
V.GIRI,
Judge
mrcs