IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1460 of 2010(S)
1. G.PRABHAKARAN,
... Petitioner
2. GAURI, W/O. THANKACHAN,
Vs
1. UDAYABHANU,
... Respondent
2. DEVENDRAKUMAR DODAWATE,
For Petitioner :SRI.V.K.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :14/12/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Contempt of Court Case No.1460/2010-S
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 14th day of December, 2010
J U D G M E N T
The learned Government Pleader on instructions
submitted that already awards have been passed in
compliance with the directions issued by this Court in
Annexure-A1 Judgment. The award is favourable to the
first petitioner and as far as the second petitioner is
concerned, the application is rejected. It is
submitted that the award/order will be communicated to
the petitioners without delay as provided by law. The
learned counsel for the petitioners expressed an
apprehension that the first petitioner may not get
payment within a reasonable time. This aspect will be
looked into by the Officer concerned. The Contempt of
Court Case is closed.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE