Kerala High Court
T.K.Parameswaran Embran vs A.K.Suresh Jeevan on 25 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 1568 of 2008(S)
1. T.K.PARAMESWARAN EMBRAN
... Petitioner
Vs
1. A.K.SURESH JEEVAN
... Respondent
For Petitioner :SRI.K.JAYAKUMAR
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :25/11/2008
O R D E R
V.GIRI, J
-------------------
C.O.C.1568/2008
--------------------
Dated this the 25th day of November, 2008
JUDGMENT
Heard learned counsel for the petitioner,
Mr.P.B.Krishnan and learned Standing Counsel for the
Devaswom Board, Mr.P.Gopal.
Mr.Krishnan submits that payments have been
made during the pendency of the Contempt of Court
case. But he further submits that it will only be
appropriate that the respondent gives statement of
accounts regarding the provident fund. Learned
counsel for the Devaswom Board submits that this shall
be done within four weeks from today. Submission is
recorded. Contempt of Court case is closed without
prejudice to the right of the petitioner to take
appropriate steps to receive the amounts that are
appropriately due.
V.GIRI,
Judge
mrcs