IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 26 of 2001(G)
1. STATE OF KERALA
... Petitioner
Vs
1. J.RAJENDRAKUMAR
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.KRB.KAIMAL (SR.)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/01/2011
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
R.P. No.26 of 2001
in
O.P. No. 33454 OF 2000
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 3rd day of January, 2011
O R D E R
This review petition is filed by the State against the
judgment dated 29.11.2000 of this court in O.P.
No.33454/2000 which reads as follows:
“The grievance of the petitioners is that Ext.P1 judgment
is not taken note of while effecting promotion to the post of
Head Clerks and higher posts. Accordingly, while effecting
promotions to the respective categories, respondents 1 and 2
shall issue orders only in tune with Ext.P1 judgment. Original
petition is closed.”
The reasons stated is that, for implementation of
Ext.P1 judgment it would require more time insofar as the
seniority list has to be finalised in accordance with the
directions therein. I am of opinion that, since the judgment
is of the year 2000 and 10 years have already elapsed the
reason given in the review petition would no longer survive.
Accordingly the review petition is closed.
S. SIRI JAGAN
JUDGE
shg/-