IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 836 of 2009(A)
1. ANTONY E.J., ERACKAL HOUSE,
... Petitioner
2. SUNIMOL N.K., NELLIPARAMBIL HOUSE,
3. SAJEENA E.A., ELLICKAL HOUSE,
Vs
1. THE PUBLIC SERVICE COMMISSION,
... Respondent
2. THE SECRETARY,
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/10/2009
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
R.P.No.836 of 2009
in O.P.No.17648 of 2005
-----------------------------------------
Dated this the 30th day of October, 2009
O R D E R
The review petitioners are the writ petitioners. The writ
petition was filed challenging the reversion of the petitioners.
The writ petition was dismissed. Learned counsel for the
petitioners submits that the petitioners have moved the
Government invoking Rule 39 of the General Rules pleading for
equity and justice as per Annexure A. There will be a direction to
the Secretary to Government, Revenue Department/the
concerned Administration Department to consider Annexure A
with notice to the petitioners and pass appropriate orders thereon
in accordance with law within a period of three months from the
date of receipt of a copy of this judgment. The reversion shall be
deferred till such time.
The petitioners will produce a copy of this order and
memorandum of the review petition before the Secretary to
Government, Revenue Department. It will also be open to the
R.P.No.836 /2009
-:2:-
petitioners to file a comprehensive representation before the
Secretary to Government. This shall be done within a period of
one month from today.
The review petition is disposed of as above.
I.A.No.550/2009 : Dismissed.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
R.P.No.836 of 2009
in O.P.No.17648 of 2005
———————————–
O R D E R
30th October, 2009