High Court Kerala High Court

Sinu Cletus vs The Kerala Public Service … on 11 March, 2008

Kerala High Court
Sinu Cletus vs The Kerala Public Service … on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 173 of 2008()


1. SINU CLETUS, S/O. CLETUS,
                      ...  Petitioner
2. SMT. SIMI JOSEPH M., W/O. ANOOP,

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE SECRETARY,

3. THE CHIEF ENGINEER,(PWD ADMINISTRATION),

4. THE CHIEF ENGINEER, (IRRIGATION

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice A.K.BASHEER

 Dated :11/03/2008

 O R D E R
               J.B.KOSHY & A.K.BASHEER, JJ.
               ====================
                       R.P.No.173 of 2008
                                in
                      W.A.No.2420 of 2007
              ======================
             Dated this the 11th day of March, 2008


                             ORDER

J.B.KOSHY,J

According to the review petitioner, this Court did not

interpret Rule 15 (c) correctly. If Rule 15 (c) was not correctly

interpreted, remedy of the petitioner is to file appeal to the

Supreme Court. A review petition cannot be equated to a

petition for rehearing of the matter or an appeal proceedings.

No grounds are made for reviewing the judgment. Hence, the

review petition is dismissed.

J.B.KOSHY,JUDGE

A.K.BASHEER,JUDGE

dvs