High Court Kerala High Court

P.C.Mathew vs Raveendran on 18 February, 2008

Kerala High Court
P.C.Mathew vs Raveendran on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 199 of 2008(S)


1. P.C.MATHEW,S/O.LATE CHACKO,
                      ...  Petitioner

                        Vs



1. RAVEENDRAN, S/O. VEERARAGHAVAN, AGED
                       ...       Respondent

                For Petitioner  :SRI.T.K.AJITHKUMAR (VALATH)

                For Respondent  :SRI.MANOJ KUMAR,SPL.GOVT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :18/02/2008

 O R D E R
                                V.GIRI,J.

                         -------------------------

                  Cont.Case No.  199 of 2008

                         --------------------------

              Dated this the 18th  February, 2008


                           J U D G M E N T

Mr.Manoj Kumar, learned Special Government Pleader

submits that on 14.2.2008 the Accountant General has

authorised payment of revised pension in favour of the petitioner

and in all probabilities the actual disbursal will take place in the

course of this week. Submission is recorded. In the

circumstances, I do not think it is necessary to further proceed

with the Contempt of Court Case. Accordingly, the Contempt of

Court Case is closed.

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007