High Court Kerala High Court

Superintendent Of Post Office vs K.Satheesan on 9 September, 2010

Kerala High Court
Superintendent Of Post Office vs K.Satheesan on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 516 of 2010(S)


1. SUPERINTENDENT OF POST OFFICE,
                      ...  Petitioner
2. POSTMASTER GENERAL,
3. CHIEF POSTMASTER GENERAL,
4. DIRECTOR GENERAL OF POSTS,
5. UNION OF INDIA, REP.BY ITS

                        Vs



1. K.SATHEESAN, S/O.LATE RAGHAVAN NAIR,
                       ...       Respondent

2. N.T.VELAYUDHAN, S/O.LATE ANIYAN,

3. P.CHANDRAN, S/O.LATE KRISHNAN,

4. K.M.CHANDRASEKHARAN,

5. K.T.SURENDRAN, S/O.LATE KELAN,

                For Petitioner  :SRI.S.KRISHNAMOORTHY, CGC

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :09/09/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN &
                       P.S.GOPINATHAN, JJ.
                    -------------------------------------------
                          R.P.No.516 OF 2010
                    IN W.P(C).No.7188 OF 2010
                   -------------------------------------------
            Dated this the 9th day of September, 2010


                                 O R D E R

Thottathil B.Radhakrishnan, J.

1.Following our earlier order dated 7.9.2010, the respondents

have appeared through counsel. We have heard the learned

counsel for the Central Government and the learned senior

counsel appearing for the respondents.

2.The judgment sought to be reviewed, as noted in our order

dated 7.9.2010, was issued clubbing three writ petitions. The

order issued as per that judgment dated 5.3.2010 was one

clarifying that no clearance from the screening committee is

required for filling up vacancies in Group D posts at Sl. No.1 in

Column No.1 in the schedule to the Department of Posts

(Group D Posts) Recruitment Rules, 2002. There is no

controversy on this direction. There is no error apparent on

RP.516/10

2

the judgment to that extent. We, therefore, do no find any

ground to interfere with that part of the judgment sought to be

reviewed.

3.However, in so far as W.P(C).7188/10 was clubbed along with

the other writ petitions, it is pointed out by the learned

counsel for the Central Government that the subject matter of

W.P(C).7188/10 was recruitment of Postmen which is not a

Group ‘D’ Post but a Group ‘C’ Post, going by a separate set of

rules. We, therefore, deem it appropriate that the judgment

dated 5.3.2010 in so far as it relates to W.P(C).7188/10 is

vacated and the said writ petition is de-linked and taken up

separately.

In the result, this review petition is allowed to the extent of

vacating the judgment dated 5.3.2010 in W.P(C).7188/10

without in any manner disturbing the direction or clarification

RP.516/10

3

or order issued in that judgment relating to the filling up of

vacancies in Group ‘D’ Posts.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

P.S.GOPINATHAN,
Judge.

kkb.14/09.