Kerala High Court
R.Ambika vs Dr.Devandrakumar Dhodavath Ias on 7 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1356 of 2009(S)
1. R.AMBIKA,W/O.VIJAYAN,PART TIME
... Petitioner
Vs
1. DR.DEVANDRAKUMAR DHODAVATH IAS,
... Respondent
2. SMT.TINKU BISWAL,AGE AND FATHER'S NAME
3. JOSE JOSEPH,AGE AND FATHER'S NAME NOT
4. AJAYAKUMAR,AGE AND FATHER'S NAME NOT
For Petitioner :SRI.M.V.THAMBAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :07/12/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Contempt of Court Case No.1356/2009-S
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 7th day of December, 2009
J U D G M E N T
The learned Government Pleader has produced before me
for perusal a copy of Government Order No.(MS)203/09/AD,
dated 18/11/2009 whereby the Government has accorded
sanction for the protection of wages drawn by the
petitioner, namely, Casual Sweeper, Krishi Bhavan, Adoor at
the rate of Rs.1250 plus D.A (pre-revised) from 01/04/2006,
with benefit of subsequent revisions, as per the Clause 11
of G.O.(P) No.501/05/Fin, dated 25/11/2009. The same is
recorded and the Contempt of Court Case is closed with
liberty to the petitioner to move again if required. She
will be free to move for her regularisation before
appropriate authority. No costs.
(T.R. Ramachandran Nair, Judge.)
ms