High Court Kerala High Court

T.Krishnamma vs State Of Kerala on 6 August, 2009

Kerala High Court
T.Krishnamma vs State Of Kerala on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 217 of 2003(H)


1. T.KRISHNAMMA, W/O.K.GOPALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. THE HEAD MASTER, GOVERNMENT HIGH

                For Petitioner  :SRI.M.R.RAJENDRAN NAIR (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/08/2009

 O R D E R
      K. BALAKRISHNAN NAIR & C.T. RAVIKUMAR, JJ.

                    ------------------------------
            C.M.P. No.15822/03 in R.P.No.217 of 2003
                                  &
           R.P.No.217 of 2003 in O.P.No.11630 of 2009
                    ------------------------------

                Dated this, the 6th day of August, 2009

                              ORDER

Balakrishnan Nair, J.

R.P.No.839/03 filed in O.P.No.21466 of 2000,

which was disposed of along with O.P.No.11630 of 2000 by a

common judgment, has already been disposed of by order

dated 4.12.2004. In view of the above position, C.M.P.

No.15822/03, which is a petition to condone the delay in filing

this Review Petition is dismissed. Consequently, the Review

Petition is also dismissed.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

C.T. Ravikumar,
Judge.

DK.

(True copy)