High Court Kerala High Court

Secretary To Government vs K.N.Thankachan on 8 January, 2007

Kerala High Court
Secretary To Government vs K.N.Thankachan on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2073 of 2006()


1. SECRETARY TO GOVERNMENT,
                      ...  Petitioner
2. THE DISTRICT INFORMATION OFFICER,

                        Vs



1. K.N.THANKACHAN, S/O.NEELAKANDAN,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :08/01/2007

 O R D E R
                 K.A. ABDUL GAFOOR & K.R. UDAYABHANU, JJ

                =============================

                                W.A. NO. 2073 OF 2006

               ==============================

                      Dated this the 8th day of January 2007




                                       JUDGEMENT

Taking into account the fact that the petitioner is getting regular

pension, we are of the view that an interim order directing arrears of

pension, on the sole ground that counter has not been filed inspite of

the direction in that regard, is not justified. That is a matter to be

considered in the W.P.(C). No. 33022/2005 which, we hope, will be

heard without any further delay. Appeal is thus allowed setting aside

the order impugned.

K.A. ABDUL GAFOOR, JUDGE

K.R. UDAYABHANU, JUDGE.

RV