High Court Kerala High Court

State Of Kerala vs K.R.Satheesh Chandran on 27 May, 2008

Kerala High Court
State Of Kerala vs K.R.Satheesh Chandran on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 498 of 2008(T)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. K.R.SATHEESH CHANDRAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.P.I.DAVIS

The Hon'ble MR. Justice V.GIRI

 Dated :27/05/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                     R.P No. 498 of 2008
                      --------------------------
                Dated this the 27th May, 2008

                            O R D E R

The writ petitioner had approached this Court contending

that he was appointed temporary as Peon but thereafter allowed

to continue in service and though discharging the duties of Part

time Sweeper apprehends termination of service. He had also

referred to Exhibit P3 communication issued by the Secretary to

Government to the Director of Higher Secondary Education

informing that one post of Part time Contingent Sweeper has

been created vide Government Order dated 7.6.2008 and

permitted the Director to appoint the petitioner in the post.

Apparently, at the time of hearing of the writ petition, it was

reiterated that the Government had taken a decision to appoint

the petitioner as Part Time Sweeper. Taking note of the above

submission, this Court had disposed of the writ petition noting

that consequential orders by the Director shall also follow

without further delay.

R.P No. 498 of 2008
2

2. Review Petition has now been filed contending that

Government had not taken a decision to appoint the petitioner

as Part time Sweeper. Therefore, there is factual error which

constitutes an error apparent on the face of the judgment.

3. I heard Learned counsel for the petitioner and learned

Government Pleader.

4. Admittedly, Exhibit P3 does not seem to have been

withdrawn even as on date nor is it the case of the State that

Government order which is referred to in Exhibit P3 has been

withdrawn. Contention taken in the review petition is to the

effect that petitioner was only a Peon working on daily wages

and he was discharging duties as Part time Sweeper at that

point of time and that the Government had not actually taken a

decision to appoint the petitioner.

5. Exhibit P3 shows that referring to a Government

Order dated 7.6.2006 the Director of Higher Secondary

Education was permitted to appoint the petitioner. As long as the

order issued by the Government in Exhibit P3 remains in force,

it cannot be said that there is any error in the judgment as such.

Submission of the learned Government Pleader was only in

R.P No. 498 of 2008
3

consonance with Exhibit P3. I do not find any grounds to review

the judgment. But if there are circumstances which enables the

Government to recall Exhibit P3 or the Government order dated

7.6.2006 which is referred to in Exhibit-P3 then this judgment

will not stand in the way of Government doing so. But this is of

course subject to adequate notice being given to the petitioner

and affording adequate opportunity to the petitioner to resist any

such move, if taken in that regard.

Subject to the above, review petition is dismissed.

(V.GIRI, JUDGE)
ma

R.P No. 498 of 2008
4