IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 473 of 2007()
1. V.RAGHUNATHAN, SECRETARY,
... Petitioner
Vs
1. V.SARALA, CHIEF ACCOUNTANT,
... Respondent
2. THE ARYANADU SERVICE CO-OPERATIVE
3. THE BOARD OF DIRECTORS,
4. THE SECRETARY TO GOVERNMENT,
5. THE JOINT REGISTRAR OF CO-OPERATIVE
6. THE KERALA CO-OPERATIVE TRIBUNAL,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.K.RAMAKUMAR
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/07/2007
O R D E R
P.R.RAMAN & ANTONY DOMINIC JJ.
--------------------------------
R.P.NO.473 OF 2007 IN
W.A.NO.556 OF 2007
--------------------------------
Dated this the 4th day of July, 2007
O R D E R
Raman,J.
This is a petition seeking review of the judgment in
W.A.No.556/2007. The specific contention now raised in the review
petition is that under Rule 186(1)(A) of the Kerala Co-operative
Societies Rules, B.A. degree holder in Sanskrit, Islamic History,
Politics or such other B.A. Degree, which has no nexus with
Commerce or Banking is eligible to be treated as qualified, provided
he possessed J.D.C. So the petitioner being possessed M.Com. Degree
mainly deals with Commerce and Co-operative Banking and having
possessed J.D.C. cannot be treated as not qualified person. First of all
this contention as is raised now was not raised neither before the
learned Single nor in the appeal. Further, the remedy of a review is
not for re-hearing of the matter.
2. We have considered the relevant provision and also the
qualification possessed by the petitioner and decided the case. Hence,
if at all the contention is that interpretation placed on the section is not
-2-
R.P.NO.473/2007
correct, the remedy is to file an appeal and not a review petition. We find
no error apparent on the face of the record.
Review Petition is dismissed.
P.R. RAMAN,
Judge.
ANTONY DOMINIC,
Judge.
kcv.