IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1323 of 2010(S)
1. PUTHUSSERI VALIYA VEETTIL THAMBAYI AMMA,
... Petitioner
Vs
1. SRI.GOPAL.K.PILLAI,AGED NOT KNOWN TO
... Respondent
2. SRI.D.K,GOEL,AGED NOT KNOWN TO THE
3. SRI.U.K.S.CHAUHAN,AGED NOT KNOWN TO THE
For Petitioner :SMT.K.R.KRISHNAKUMARI
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/11/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
Contempt Case (C) No. 1323 of 2010
```````````````````````````````````````````````````````
Dated this the 9th day of November, 2010
J U D G M E N T
Pursuant to the directions in Annexure-A1 judgment,
the respondents passed orders granting pension to the petitioner
with effect from 09-03-2010. Therefore, the direction in the
judgment stands satisfied.
2. Learned counsel for the petitioner submits that the
claim was for pension with effect from 1998 and that since benefit
is allowed only with effect from 09-03-2010, the judgment is still
not complied with. I am not persuaded to agree for the reason that
by the judgment, the respondents were only directed to pass
orders and there is no direction to pass order effective from any
particular date. In that view of the matter, if the petitioner is
aggrieved by the date from which pension is allowed, she should
seek her remedies in appropriate proceedings.
Contempt Case is closed.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks