High Court Kerala High Court

State Of Kerala vs Ritha Thomas @ Annie Ritha on 19 January, 2010

Kerala High Court
State Of Kerala vs Ritha Thomas @ Annie Ritha on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1145 of 2009(N)


1. STATE OF KERALA, REP. BY THE
                      ...  Petitioner
2. THE COMMISSIONER OF GOVERNMENT
3. THE DISTRICT EDUCATIONAL OFFICER,

                        Vs



1. RITHA THOMAS @ ANNIE RITHA
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/01/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
               ---------------------------------------
                     R.P.No.1145 OF 2009 IN
                   W.P.(C) No.21580 OF 2009
               ---------------------------------------
           Dated this the 19th day of January, 2010.


                             O R D E R

This review petition is at the instance of the respondents in

the writ petition. The writ petition was disposed of directing the

3rd respondent to take appropriate action as required for by the

petitioner for effecting change of name.

2. The review petitioners are relying upon Annexure-A

order dated 24.05.1985 to contend for the position that it is for

the Tahsildar to grant permission for publishing the Gazette

Notification.

3. The writ petition was disposed of after hearing the

learned Government Pleader appearing for the review petitioners

also. Annexure-A order, at any rate, cannot supersede the

statutory rules. The same mainly deals with change of name of

community etc.

In that view of the matter, there is no apparent error in the

judgment. Therefore, this review petition is dismissed.

T.R. RAMACHANDRAN NAIR
JUDGE
smp