High Court Kerala High Court

Smt. A.S.Lubaina vs Sri. Kuruvila John on 8 February, 2010

Kerala High Court
Smt. A.S.Lubaina vs Sri. Kuruvila John on 8 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 70 of 2010(S)


1. SMT. A.S.LUBAINA, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. SRI. KURUVILA JOHN, AGE NOT KNOWN TO THE
                       ...       Respondent

2. SRI. N.GOPALAKRISHNA BHAT, AGE NOT KNOWN

3. SRI. S. KRISHNAMOORTHY, AGE NOT KNOWN,

                For Petitioner  :SRI.M.A.SHAFIK

                For Respondent  : No Appearance

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

 Dated :08/02/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Contempt of Court Case No.70/2010-S
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 8th day of February, 2010

                      J U D G M E N T

It is submitted by the learned Government Pleader that

the respondents have disbursed the arrears of salary upto

30/11/2009 by making the payment on 01/02/2010. As regards

the further amounts, on receipt of the bills forwarded by

the Principal, the amounts will be disbursed from time to

time.

The Contempt of Court Case is closed.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE