IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 39 of 2011(S)
1. T.G.MURALEEDHARAN PILLAI, AGED 54 YEARS,
... Petitioner
2. P.O.PAUL, AGED 51 YEARS,S/O.OUSEPH,
3. M.G.BABU, AGED 53 YEARS,
4. M.RENUKUMAR, AGED 49 YEARS,
Vs
1. RAJESH KUMAR SINGH(AGE AND FATHERS NAME
... Respondent
2. A.SHAJAHAN (AGE AND FATHER'S NAME NOT
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/02/2011
O R D E R
ANTONY DOMINIC, J.
-----------------------------------------------------------
COC.No.39 OF 2011 & IA.No.16715/2010
in WP(c).No.20169/2010
-----------------------------------------------------------
Dated this the 8th day of February, 2011
J U D G M E N T
WP(c).No.20169/2010 was disposed of by judgment dated
16th July, 2010 directing that the claim of the petitioners for
declaration of their probation as Junior Lecturer (Agriculture) shall
be considered by the Government.
2. This Contempt Case is filed alleging non-compliance
with the aforesaid directions. Meanwhile the respondents in the
Writ petition filed I.A.No.16715/2010 in WP(c).No.20169/2010 for
extension of time.
3. While the matter is pending, Government have passed
order dated 14.1.2011 dealing with the claim of the petitioners for
declaration of their probation and their claim has been rejected.
4. Though the counsel for the petitioners contended that
this order is contrary to the directions in the judgment, I am
unable to agree with this contention. This is for the reason that by
the judgment, this court only directed that the claim of the
petitioners for declaration of their probation shall be considered
and orders thereon shall be passed. If for any reason, the order is
COC.No.39/2011 & I.A.NO.16715/2010
:2 :
illegal, it is for the petitioners to challenge the said order and seek
appropriate reliefs. No case of contempt has been made out.
Contempt is closed.
5. Now that the order has been passed, no further orders
are necessary in I.A.No.16715/2010 filed for extension of time.
It is made clear that it will be open to the petitioners to seek
their remedies against the order dated 14.1.2011.
(ANTONY DOMINIC)
JUDGE
vi/