High Court Kerala High Court

Mr.Ravikumar K.P. vs Manoj K.C on 15 October, 2008

Kerala High Court
Mr.Ravikumar K.P. vs Manoj K.C on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 900 of 2008()


1. MR.RAVIKUMAR K.P., S/O. PADMANABHAN,
                      ...  Petitioner

                        Vs



1. MANOJ K.C.,
                       ...       Respondent

2. BEENO JOSEPH,

3. REJI E.S.,

4. BIPINDAS K.P.,

5. LATHISH BABU R.NATH,

6. RESHMI PRADEEP,

7. DEEPAK B.N.,

8. REKHA P.MATHEW,

9. MANJU ANNIE MATHEW,

10. REJANI P.K.,

11. SWAPNA K.P.,

12. THE KERALA STATE PUBLIC SERVICE

13. THE STATE OF KERALA,

14. THE DIRECTOR,

15. THE MAHATHMA GANDHI UNIVERSITY,

16. FAZIL K.S.,

17. ANIL KALAM, S/O. ABDUL KALAM,

18. DHINU CHANDRAN,

19. NEEMA V., D/O.BALAKRISHNAN,

20. BABITH N.K., S/O.NARAYANANKUTTY,

21. PRAJIL V., S/O. VIJAYAN,

22. BIJINA K., D/O. KRISHNANKUTTY,

23. SHILEEJ P.,

24. BIJILA K., D/O. BALAKRISHNAN,

25. PRIYA V., D/O. PREMARAJAN V.,

26. SUDARSAN K.R., S/O. RAMAKRISHNAN,

27. SIJITH E., S/O. NARAYANAN,

28. MR. RATHISH J.BABU,

29. MR. SAJAN S.NAIR,

30. MS.VIJAYALAKSHMI A.,

31. MR. VENUGOPAL S.,

32. MR. SIJU K.C.,

33. JAYAHARI G.,

                For Petitioner  :SRI.C.UNNIKRISHNAN (KOLLAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/10/2008

 O R D E R
           PIUS C. KURIAKOSE & ANTONY DOMINIC, JJ.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               R.P.No.900 of 2008 in W.A.No.730 of 2007,
               R.P.No. 901 of 2008 in W.A.No.956 of 2007
             & R.P.No.909 of 2008 in W.A.No. 611 of 2007
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Dated: 15th October, 2008

                                     ORDER

Antony Dominic,J.

The review petitioners were not parties to W.A.Nos.730/07,

956/07 and 611/07. By the aforesaid judgment, this court allowed

the Writ Appeals and directed the P.S.C. to treat the writ petitioners

eligible to be appointed to the post Vocational Teachers in Printing

Technology, accepting their qualification as one of the alternative

qualifications.

2. The main ground urged by the review petitioners to contend

that the judgment is vitiated due to an error apparent on the face of

it is that the special rules were amended with only prospective effect

from 23.06.2007, incorporating the qualification of Degree of Master

of Applied Science in Publishing Science and Printing Technology,

held by the writ petitioners and therefore the writ petitioners were

not qualified. Though it is seen that what is stated by the petitioners

is factually correct, the fact remains that the petitioners are only

Diploma holders and therefore do not have either degree in Printing

Technology originally prescribed or degree in Master of Applied

R.P.Nos.900/08 ETC. – 2 –

Science in Publishing Science and Printing Technology, incorporated

by the amendment referred to above. If that be so, the petitioners

are admittedly ineligible and therefore they are not going to derive

any benefit by considering the Review Petitions on merits.

3. We are not satisfied that the petitioners have made out a

case to review the judgments. The Review Petitions are therefore

dismissed.

PIUS C.KURIAKOSE, JUDGE.

ANTONY DOMINIC, JUDGE.

srd