IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 428 of 2007(V)
1. BEN C. BABU,
... Petitioner
2. SALIM I.,
3. SREELAL N.N.,
4. GIRISH V.,
5. JAYAMOL V.P.,
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER (HEALTH),
4. THE DISTRICT OFFICER,
For Petitioner :SRI.N.RADHAKRISHNAN
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice K.K.DENESAN
Dated :12/04/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
R.P.NO: 428 OF 2007 IN
WP(C)No. 2701 OF 2006
-----------------------------
Dated this the 12th April, 2007.
O R D E R
Heard both sides.
2. In the light of the facts stated in the review
petition, I am satisfied that the judgment under review is
liable to be recalled as far as the petitioners are
concerned. Review petition is allowed to that extent.
3. The reliefs prayed for by the petitioners 1 to 4
and 7 have become infructuous. Writ petition shall stand
dismissed as infructuous as far as the above petitioners
are concerned. The dismissal of the writ petition on
merits shall therefore apply only to petitioners 5,6 and 8.
The judgment dated 26.2.2007 shall stand modified as above.
K.K.DENESAN
Judge
jj