High Court Kerala High Court

Sreelal Devaraj vs Aiyappan Ias on 11 January, 2010

Kerala High Court
Sreelal Devaraj vs Aiyappan Ias on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1314 of 2009(S)


1. SREELAL DEVARAJ,GED 42 YEARS,
                      ...  Petitioner

                        Vs



1. AIYAPPAN IAS,AGED AND FATHER'S NAME
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :SRI.P.GOPALAKRISHNAN NAIR

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

 Dated :11/01/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       C.O.(C) No. 1314 of 2009-S
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 11th day of January, 2010.

                                 JUDGMENT

Alleging non-compliance of the direction issued by this court in

Annuexre I judgment, this Contempt of Court Case has been filed. The

matter relates to the claim for subsidy payable to the petitioner. Learned

counsel appearing for the respondent submitted that the respondent has

passed orders dated 31.12.2009 whereby subsidy has been ordered to the

documentary named as ‘Karuna’. The studio manager in charge was directed

to take appropriate action. What remains is the payment to be made to the

petitioner. This shall be done within a period of six weeks from the date of

receipt of a copy of this judgment.

The C.C.C. is accordingly closed.

(T.R. Ramachandran Nair, Judge.)

kav/