High Court Kerala High Court

T.A.Abraham vs Hmt on 13 October, 2009

Kerala High Court
T.A.Abraham vs Hmt on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 283 of 1999(H)



1. T.A.ABRAHAM
                      ...  Petitioner

                        Vs

1. HMT
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :13/10/2009

 O R D E R
                             V.GIRI,J.
                       -------------------------
                      R.P. No.283 of 1999
                                 in
                      O.P No.3012 of 1996
                      --------------------------
               Dated this the 13th October,2009

                            O R D E R

This review petition has been filed pointing out that

the original petition came to be tagged along with another

batch of petitions which dealt with implementation of a

Voluntary Retirement Scheme. The original petition in

question was concerned with sanctioning of leave and

validity of withdrawal of the same.

In the circumstances, it is clear that the judgment

suffers from an error apparent on the face of the record.

Judgment dated 23.9.1998 in O.P. No.3012 of 1996 is

therefore set aside and the review petition is allowed.

(V.GIRI,JUDGE)
ma

2

3