IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 101 of 2008(S)
1. K.M. GEORGE, S/O. MATHEW,
... Petitioner
Vs
1. T.P.SENKUMAR,
... Respondent
For Petitioner :SRI.P.C.HARIDAS
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/02/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
C.O.C. No.101 OF 2008
----------------------------------------
Dated this the 6th day of February, 2008
JUDGMENT
Both sides agree that the amount has been deposited by the
respondent before the Tribunal. However the learned counsel for
the petitioner submits that the entire amount has not been
deposited.
2. According to the learned counsel for the respondent,
as per their calculation, the amount deposited represents the
actual amount due under the award.
In the above circumstances, the contempt case is closed
without prejudice to the right of the petitioner to question the
correctness of the amount deposited by the respondent before
the Tribunal by initiating appropriate proceedings before the
Tribunal.
S. SIRI JAGAN, JUDGE
Acd