Kerala High Court
A.D.Narayanan vs State Of Kerala on 23 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 989 of 2006(Y)
1. A.D.NARAYANAN, RETIRED PROFESSOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE ACCOUNTANT GENERAL A&E KERALA,
3. THE DEPUTY DIRECTOR OF COLLEGIATE
4. THE SREE NARAYANA TRUST, REPRESENTED
5. THE PRINCIPAL,
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent :SRI.A.N.RAJAN BABU, SC, S.N.TRUST
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/11/2009
O R D E R
KURIAN JOSEPH, J.
-----------------------------
R.P.No.989 of 2006
in
O.P.NO.10283 of 1997
Dated-----------------------------2009
this the 23rd day of November,
O R D E R
The writ petitioner is the review petitioner. It is
seen that the writ petition was filed seeking mainly two
prayers; one for fixation of pay and the other for fixation of
pensionary benefits.
2. As per the judgment sought to be reviewed, it is
seen that only the question of DCRG was considered. There is
thus an error apparent on the face of the record. Therefore, the
review petition is allowed and the judgment dated 27.7.2005 is
recalled.
Post the writ petition for disposal on 30.11.2009.
Sd/-
(KURIAN JOSEPH)
JUDGE
SK/-
//true copy//
P.S. to Judge.