IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 32 of 2009(S)
1. JOY JOSEPH, S/O. C.T. JOSEPH, AGED
... Petitioner
Vs
1. K. SHASHIDHARA, IAS,
... Respondent
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
C.O.C.No.32 OF 2009
------------------------
Dated this the 9th day of January, 2009.
JUDGMENT
The Complaint raised against the respondent is regarding
the alleged dis-obediance of Annexure-A1 judgment.
On instruction the Government Pleader submits that, by
letter dated 21.11.2008 the Principal has been directed to
encash the D.A arrears. In so far as the DCRG, that is due, is
concerned, it is stated that on 24.11.2008 an order has been
issued to the Treasury Officer and in so far as the provident
fund dues are concerned that has been sanctioned and
instructions have been issued to the Principal and the Treasury
Officer.
Recording the above submissions and leaving open to the
petitioner to avail of the benefits, the COC is closed.
(ANTONY DOMINIC)
JUDGE
vi/