High Court Kerala High Court

Sidhan vs Lambodaran Pillai on 3 September, 2008

Kerala High Court
Sidhan vs Lambodaran Pillai on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1129 of 2008(S)


1. SIDHAN, S/O.SREEDHARAN,
                      ...  Petitioner

                        Vs



1. LAMBODARAN PILLAI, FATHER'S NAME
                       ...       Respondent

                For Petitioner  :SRI.V.BHASKARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/09/2008

 O R D E R
                          PIUS C. KURIAKOSE,J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                     Cont. Case (C) No.1129 of 2008
                 - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated: 3rd September, 2008

                                 JUDGMENT

The learned Government Pleader submits on the basis of fax

message No.A-1167/08 received by him that the interest on solatium

in respect of the above case was calculated and the same has been

submitted to the District Collector for allotment of funds. As and when

funds are allotted from the higher authorities, payment will be

released. Counsel for the petitioner submits that the petitioner is hard-

pressed for money and a time frame should be set for releasing

payments. Having considered the submissions, I am of the view that it

is too early for initiating contempt action against the respondents.

However, the Contempt Case will stand disposed of issuing the

following directions:

The additional 2nd respondent is directed to make requisite funds

available with the 1st respondent so that the interest portion of the

redetermined compensation can be released to the petitioner at the

earliest. The funds will be made available by the additional 2nd

respondent within three months from today and the 1st respondent will

release payment within three weeks of receiving the funds.

srd                                     PIUS C.KURIAKOSE, JUDGE