IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1071 of 2008(W)
1. THE MUNCIPLA SECRETARY,
... Petitioner
Vs
1. M.NOORJAHAN, (RETIRED U.D. CLERK,
... Respondent
For Petitioner :SRI.S.HARIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/01/2009
O R D E R
V.GIRI, J
-------------------
R.P.1071/2008 in W.P.(C).10064/2008
--------------------
Dated this the 23rd day of January, 2009
ORDER
Heard learned counsel for the review petitioner
and learned counsel for the writ petitioner.
2. I do not find any grounds to review the judgment.
Petition for review has been filed with specific
reference to Annexure-A2. Annexure-A2 is dated
1.7.2008 and as rightly pointed out by the learned
counsel for the writ petitioner, the petitioner retired
from service on 31.5.2003. It is not clear whether
the petitioner had executed any agreement with the
Coastal Urban Co-operative Bank agreeing for
recovery of any amounts due to the Bank from the
retirement benefits available to the petitioner.
Learned counsel for the writ petitioner submits that at
any rate, the liability due to the said Bank has been
discharged.
3. In the circumstances, I do not think that the
R.P.1071/2008
2
Municipality should be afforded any further time to
conduct an enquiry or take any steps merely on the
basis of Annexure-A2 and A3. I do not find any grounds
to review the judgment. Accordingly, Review Petition is
dismissed.
V.GIRI,
Judge
mrcs