High Court Kerala High Court

Sri.E.K.Magi vs Sri.E.K.Magi on 7 November, 2008

Kerala High Court
Sri.E.K.Magi vs Sri.E.K.Magi on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 991 of 2008(S)


1. SRI.E.K.MAGI, AGED AND FATHER'S NOT
                      ...  Petitioner

                        Vs


1. SRI.E.K.MAGI, SECRETARY TO GOVT.,
                       ...       Respondent

                For Petitioner  :SRI.K.N.RAMACHANDRA PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/11/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                      C.O.C.991/2008
                       --------------------
        Dated this the 7th day of November, 2008

                       JUDGMENT

Learned Government Pleader submits that the

petitioner’s claim for fixation of wages on a par with the

P.T.Sweepers has been accepted and an order has been

passed in this regard. Petitioner is receiving wages as per

the said order. In the result, Contempt of Court case is

closed without prejudice to the right of the petitioner to

take appropriate steps for recovery of arrears of wages at

the enhanced rate, by independent proceedings.

V.GIRI,
Judge
mrcs