IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 558 of 2009()
1. THE OFFICER IN CHARGE ARMY MEDICAL
... Petitioner
2. THE GENERAL OFFICER COMMANDING
3. THE CHIEF OF THE ARMY STAFF ARMY
4. SECRETARY TO DEFENCE, SANA BHAVAN,
5. UNION OF INDIA REP.BY ITS
Vs
1. RAJESH U.,S/O.KUNNIKRISHNAN NAIR,
... Respondent
For Petitioner :SRI.A.SUDHI VASUDEVAN, ADDL.CGSC
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/06/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
R.P. No. 558 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 19th June, 2009.
O R D E R
The respondents in W.P(C) No. 23502/2008 have filed this
review petition seeking review of my judgment dated 4-9-2008 in the
said writ petition. By that judgment, I directed the 4th respondent to
consider and pass orders on Ext. P9 as expeditiously as possible, at
any rate, within three months from the date of receipt of a copy of the
judgment, after affording an opportunity of being heard to the
petitioner. Now, the petitioners in the review petition submit that
since the writ petition was disposed of at the time of admission, the
question of jurisdiction and as to whether a further appeal would lie
against Ext. P8 order, has not been properly considered by this
Court.
2. I have heard the learned Central Government counsel.
3. From the proceedings , I find that the writ petition originally
came up for admission on 5-8-2008. On that day, the Assistant
Solicitor General was directed to get instructions in the matter. It
came up again on 18-8-2008, on which date, this Court passed the
following order:
“The learned standing counsel for the respondents to
ascertain and submit whether Ext. P9 revision is maintainable
from Ext. P8 order passed by the Chief of the Army Staff.”
The writ petition again came up on 4-9-2008, on which date also no
instructions were forthcoming and the writ petition was heard and
R.P. No. 558/09 -: 2 :-
disposed of. This Court only directed disposal of Ext. P9 without
expressing any opinion on the merits of the case.
4. I do not think that the petitioners in the review petition
have made out a case for review of the judgment as such. If they are
aggrieved by the judgment, their remedy lies in filing an appeal
against that judgment. Accordingly, the review petition is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.