High Court Kerala High Court

Jyolsna.S vs Sheila Thomas on 23 December, 2010

Kerala High Court
Jyolsna.S vs Sheila Thomas on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1564 of 2010(S)


1. JYOLSNA.S, D/O.R.GOPINATHAN NAIR,
                      ...  Petitioner

                        Vs



1. SHEILA THOMAS, AGED 55,
                       ...       Respondent

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :23/12/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
             Contempt Case (C). NO.1564 OF 2010
             ------------------------------------------------------
           Dated this the 23rd day of December, 2010


                                JUDGMENT

The writ petitioner filed this Contempt of Court Case alleging

that the respondent wilfully and deliberately failed to comply with the

directions contained in the judgment dated 6.9.2010. As per the

judgment, the respondent herein was directed to disburse the salary

due to the petitioner forthwith. The respondent herein was also

directed to pay the arrears of salary to the petitioner within a period

of three months. The allegation is that the respondent failed to

disburse the salary due to the petitioner.

Learned Government Pleader, on instructions, submitted that

the salary bills of the petitioner for the months of November and

December, 2010 were countersigned by the respondent. It is also

submitted that the arrears of salary were directed to be paid within a

period of three months. A copy of the judgment was received by the

respondent only on 4.11.2010. The period of three months is not

over.

Contempt Case (C) NO.1564 OF 2010

:: 2 ::

In the facts and circumstances mentioned above, the

Contempt of Court Case is closed with liberty to the petitioner to

approach this Court again if there occurs failure to pay the arrears of

salary within the time limit.

(K.T.SANKARAN)
Judge

ahz/