High Court Kerala High Court

P.A.Geevarghese vs Vijay Singh on 13 July, 2009

Kerala High Court
P.A.Geevarghese vs Vijay Singh on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 245 of 2009(S)


1. P.A.GEEVARGHESE, AGED 67 YEARS,
                      ...  Petitioner
2. P.C.JOHN, AGED 66 YEARS,
3. MARYKUTTY AGED 58 YEARS, WIDOW OF LATE
4. V.C.THAMPAN,AGED 73 YEARS, S/O.KESAVAN,
5. LALITHA, AGED 53 YESR, W/O.LATE
6. V.C.,MARIAMMA, AGED 60 YEARS,
7. K.K.PANKAJAKSHAN NAIR, AGED 68 YEARS,

                        Vs



1. VIJAY SINGH, AGE AND FATHER'S NAME NOT
                       ...       Respondent

2. CAP.BASHISH KUMAR,AGE AND FATHER'S

3. LT.CONL.REGHUBIR SINGH,DIR

4. LT.CONL.S.K.RAJ,AGE AND FATHER'S NAME

5. MAJOR SUKHVINDER SINGH,

6. MAJOR S.K.CHAKRABORTHY,

                For Petitioner  :SRI.S.PRAKASH

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :13/07/2009

 O R D E R
                  S.R.BANNURMATH, C.J. &
                    KURIAN JOSEPH,J.
      -------------------------------------------------
                  C.O.C.No.245 of 2009
      --------------------------------------------------
         Dated this the 13th day of July, 2009

                         JUDGMENT

Kurian Joseph,J.

It is brought to our notice that the respondents have

passed order dated 13-6-2009 sanctioning the pension. It

is submitted that the sanction is made subject to the

outcome of the special leave petition pending before the

Supreme Court against the judgment. In view of the

apology tendered through the Central Government Counsel

for the delay, the contempt of court case is closed.

S.R.BANNURMATH,
Chief Justice

KURIAN JOSEPH,
Judge

ahg.

BANNURMATH, C.J. &
KURIAN JOSEPH,J.

—————————
C.O.C.No.245 of 2009

—————————-

JUDGMENT

13th July, 2009