Kerala High Court
Pathumma K.K. vs V.Raveendran on 6 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1436 of 2008(S)
1. PATHUMMA K.K., W/O KUNHAMMAD, AGED 57
... Petitioner
Vs
1. V.RAVEENDRAN, ACCOUNTANT GENERAL
... Respondent
2. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/11/2008
O R D E R
V.GIRI,J.
-------------------------
Cont.Case No.1436 of 2008
--------------------------
Dated this the 6th November, 2008
J U D G M E N T
Learned Government Pleader, on instructions,
submits that the Accountant General has passed an order
on 24.10.2008 releasing pension and other retirement
benefits due to the petitioner. Submission is recorded.
The contempt of court case is closed without prejudice to
the right of the petitioner to take appropriate action, if it
is found that the retirement benefits disbursed to him is
not in accordance with the rules governing the same.
(V.GIRI,JUDGE)
ma
2
3