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