IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 562 of 2010()
1. T.C.JOSE, ASST.ENGINEER (CIVIL)(RETD.),
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY
... Respondent
2. CHIEF ENGINEER (CIVIL),
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :10/08/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
R.P.No.562 of 2010 in
W.A.No.2780 of 2007
------------------------------------------
Dated this the 10th day of August, 2010
ORDER
Ravindran, J.
Heard the learned counsel appearing for the petitioner. What
the review petitioner seeks in essence is a rehearing of the writ appeal
which is not permissible in a review petition. The Division Bench of
this Court while dismissing the writ appeal filed by the review petitioner
had noticed that the review petitioner would not have been in a better
position even if leave had been granted under Appendix XII-A of Part I
of the Kerala Service Rules for the reason that such leave will not count
for pension. In such circumstances, we find no grounds to entertain this
review petition. The review petition fails and is accordingly dismissed.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns