High Court Kerala High Court

Pocker Sahib Memorial Orphanage vs Sri.James Mathew (Age And … on 28 July, 2010

Kerala High Court
Pocker Sahib Memorial Orphanage vs Sri.James Mathew (Age And … on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 420 of 2010(S)


1. POCKER SAHIB MEMORIAL ORPHANAGE
                      ...  Petitioner

                        Vs



1. SRI.JAMES MATHEW (AGE AND FATHER'S
                       ...       Respondent

                For Petitioner  :SRI.V.M.KURIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/07/2010

 O R D E R
                        S. SIRI JAGAN, J.
            --------------------------------------------
              Contempt Case (C) No.420 OF 2010
            ---------------------------------------------
              Dated this the 28th day of July, 2010

                        J U D G M E N T

The petitioner alleges non-compliance with Annexure-C

judgment, in which respondents 1 to 3 in the writ petition were

directed to disburse the salary due to the approved teachers of

the petitioner’s College within one month from the date of receipt

of a copy of that judgment without prejudice to the right of the

first respondent to take up the matter regarding the validity of

the approval with the University or to challenge the approval

granted by the University appropriately.

It is now admitted before me that the Government has

challenged the approval by filing a writ petition before this court,

in which there is a stay for three weeks.

In the above circumstances, this contempt case is closed

without prejudice to the right of the petitioner to restore the

contempt case to file by filing a petition, after disposal of the writ

petition or after vacating the interim order, if necessary.

S. SIRI JAGAN, JUDGE
acd