IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 937 of 2007(S)
1. V.J. PHILOMINA, AGED 57 YEARS,
... Petitioner
Vs
1. LIZZY JACOB,
... Respondent
For Petitioner :SRI.KODOTH SREEDHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/07/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
---------------------------------------------------
Cont.Case (C).No.937 of 2007-S
---------------------------------------------------
Dated, this the 9th day of July, 2007
JUDGMENT
H.L.Dattu,C.J.
Alleging that the respondent herein has disobeyed the interim
orders and directions issued by this Court in W.A.No.476 of 2007 dated 23rd
February, 2007, the complainant-petitioner is before us in this contempt
petition.
(2) On instructions, the learned Government Advocate would
state that the complainant is expected to furnish certain details for calculating
the pensionary benefits payable to her.
(3) The learned counsel appearing for the complainant would
submit that the complainant has already furnished the necessary information
to the respondent. He further submits that in case the respondent wants any
further information, the complainant would furnish the same to the respondent.
(4) In view of the above, the following order is passed for the
present:
(i) The complainant-petitioner shall furnish all the details to the
respondent for disbursal of the admissible pensionary benefits in a week’s time
from today.
(ii) After receipt of the information from the complainant, the
respondent is directed to disburse the admissible pensionary benefits to the
complainant, we make it clear, without raising hypotechnical doubts.
(iii) That shall be done by the respondent within four weeks from the
date of submission of the details as directed by the respondent.
Cont.Case (C).No.937 of 2007-S – 2 –
(iv) If for any reason the respondent does not comply with the
orders and directions issued by us today, the complainant is at liberty to
approach this Court once again.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-