High Court Kerala High Court

Smitha Gopan vs Sri on 30 November, 2009

Kerala High Court
Smitha Gopan vs Sri on 30 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1167 of 2009(S)


1. SMITHA GOPAN, W/O.LATE S.GOPAKUMAR
                      ...  Petitioner

                        Vs



1. SRI,N.R. DAS
                       ...       Respondent

                For Petitioner  :SRI.JOSE TOM C. KANDATHIL

                For Respondent  :SRI.T.SANJAY, CGC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/11/2009

 O R D E R
               T.R RAMACHANDRAN NAIR,J.
                      -------------------------
                 Cont.Case No. 1167 of 2009
                      --------------------------
           Dated this the 30th November,2009

                        J U D G M E N T

This Contempt Case is filed alleging violation of the

directions issued in Annexure A-1 judgment . Petitioner

herein is an applicant under the Scheme providing

appointment to the dependents of employees dying-in-

harness. This Court after considering various aspects

directed the respondent to reconsider the claim of the

petitioner.

2. In the affidavit filed by the respondent an offer

has been made for appointment to one of the daughters of

the petitioner on compassionate ground in any of the post

in Group C mentioned therein.

3. Learned counsel for the petitioner submitted

that by letter dated 13.11.2009, the petitioner itself has

been offered appointment in Indo Tibet Border Police

Force. She was asked to give her willingness in the

matter and accordingly she has communicated her

willingness already. The learned counsel for the

respondent submitted that further action in the matter will

Cont.Case No. 1167 of 2009

2

be taken by the respondent in terms of the rules and

guidelines. Recording the submission made above, the

Contempt of Court Case is closed.

T.R RAMACHANDRAN NAIR,
JUDGE

ma

Cont.Case No. 1167 of 2009

3

Cont.Case No. 1167 of 2009

4