IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 56 of 2009(N)
1. MARAVANTHURUTHU SERVICE CO-OPERATIVE
... Petitioner
Vs
1. K.SADANANDAN, S/O.KESAVAN,
... Respondent
2. THE JOINT REGISTRAR (GENERAL),
3. THE SECRETARY/ADDITIONAL REGISTRAR,
4. ASSISTANT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~
R.P. No. 56 of 2009 IN
W.P.(C) No. 37094 OF 2009
~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of January, 2009
ORDER
Notice to respondent No.1 is dispensed with. Learned
Government Pleader takes notice for respondent No.3 and respondent
No.4. The learned standing counsel takes notice for respondent No.3.
2. Heard.
3. The relief granted to the first respondent is not
challenged.
4. In the judgment, I had stated that the demand notice
issued by the Pension Board has attained finality. I had also directed to
consider the objection of the bank and reduce the total outstandings.
5. It is agreed by the learned counsel for the petitioner and
learned standing counsel for respondent No.3 that the judgment sought
to be reviewed shall not stand in the way of respondent No.3 in
considering the objection of the review petitioner to the demand made
by the Board.
R.P No. 56/2009 in WP(C) No. 37094/2007
: 2 :
6. It is clarified that the consideration of the objection of the
review petitioner to the demand in question will be done untrammelled
by anything stated in the judgment sought to be reviewed. So, any
payment made by the review petitioner on the basis of the judgment
sought to be reviewed shall be reckoned in adjusting against the future
accruals in the fund of the Pension Board. This review petition is
ordered accordingly.
(THOTTATHIL B. RADHAKRISHNAN, JUDGE)
KMD
R.P No. 56/2009 in WP(C) No. 37094/2007
: 3 :