High Court Kerala High Court

Geethakumari.P vs Shylaja K on 24 November, 2008

Kerala High Court
Geethakumari.P vs Shylaja K on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1447 of 2008(S)


1. GEETHAKUMARI.P, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. SHYLAJA K.,
                       ...       Respondent

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :24/11/2008

 O R D E R
                 H.L.Dattu, C.J. & A.K.Basheer, J.
                 ----------------------------------------------
                   Cont.Case (C).No.1447 of 2008-S
                 ----------------------------------------------
                  Dated, this the 24th November, 2008

                               JUDGMENT

H.L.Dattu,C.J.

Sri.M.P.Sreekrishnan, the learned Government Advocate,

produces before us, the Fax Message received by him from the Director of

Health Services, Thiruvananthapuram, in No.FWA4-53334/08/DHS dated

22nd November, 2008.

(2) The aforesaid message is kept on record.

(3) The Fax Message reads as under:

“The D.A. arrears for the period from 01-01-2004 to

30-11-2005 and from 01-07-2004 to 31-01-2006 in respect of

Smt.P.Geethakumari, Jr. Public Health Nurse, P.H.Centre,

Melattur is calculated as Rs.4317/- (Rupees Four Thousand

Three Hundred and Seventeen only) and her pay revision

arrears is calculated as Rs.3823/- (Rupees Three Thousand

Eight Hundred and Twenty Three only). The District Medical

Officer of Health, Malappuram and the Medical Officer in-

charge, P.H.Centre, Melattur has been instructed

Telephonically and to by Fax submitt the D.A. And Pay

revision arrear bill on today (22/11/08) itself to Sub Treasury,

Perinthalmanna”.

Cont.Case(C).No.1447/2008-S – 2 –

(4) In view of this development, in our opinion, nothing

survives in this contempt petition for our consideration and decision.

Therefore, the contempt petition is closed.

Ordered accordingly.




                                                 H.L.Dattu
                                                Chief Justice




                                                A.K.Basheer
vku/-                                              Judge