High Court Kerala High Court

G.Lalitha Bhai vs Dr.P.K.Sudarsanan on 26 September, 2008

Kerala High Court
G.Lalitha Bhai vs Dr.P.K.Sudarsanan on 26 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1393 of 2008(S)


1. G.LALITHA BHAI,AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. DR.P.K.SUDARSANAN, AGED 50 YEARS,
                       ...       Respondent

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :26/09/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Cont.Case ).No. 1393 of 2008-S

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 26th day of September, 2008
Judgment
H.L. Dattu, C. J:

Inter alia alleging that the respondent herein has disobeyed the interim

orders issued by this Court in W.A.No.1255/2008 dated 24th June 2008, the 4th

respondent in the writ petition has presented this Contempt Petition.

2. This Court, while entertaining the writ appeal, had passed the following

interim oder:

“Notice. Interim stay as prayed for is granted

but salary for the period during which the 4th

respondent actually worked should be paid within one

month from today.”

3. After receipt of the interim orders passed by this Court, the respondent

has issued the letter dated 23/08/2008 to the complainant . In that he has stated as

under:

“As per the order first referred the Hon.High

Court ordered that the salary for the period during

which you have actually worked should be paid within

one month from 24/6/2008. As per the letter cited (2)

above, you have produced a statement showing the

salary received by you during the period you worked

and the balance to be received on the basis of pay

revision. As noted in our letter cited (3), your

COC.1393/2008. 2

statement itself is evidence for the fact that you were

paid salary for the period you actually worked. The

acquittance Register for the period also confirms

this.”

4. Having gone through the interim orders passed by this Court and the

reply of the respondent dated 23/08/2008, we are of he opinion that there is

substantial compliance with the interim orders and directions issued by this Court.

5. In that view of the matter, we need not take cognizance of this

Contempt Petition. Accordingly we dispose of the Contempt Petition for the

present.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.