High Court Kerala High Court

Rehna N.P. vs The State Of Kerala on 24 November, 2009

Kerala High Court
Rehna N.P. vs The State Of Kerala on 24 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1050 of 2009(B)


1. REHNA N.P., W/O. UNNIKRISHNAN E.G.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF

3. THE DISTRICT EDUCATIONAL OFFICER,

4. THE MANAGER, VADAKKUMBAD SECONDARY

5. SREELESH, KADUKKAMKUZHIYIL P.O., PALERI,

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  : No Appearance

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

 Dated :24/11/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                Review Petition No.1050/2009
                 ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 24th day of November, 2009

                         O R D E R

This Review Petition is filed by the petitioner seeking

for a modification of the direction for re-hearing of the

appeal which according to the Review Petitioner is not

required. It is admitted that the appeal was heard only on

19/10/2006. It is in those circumstances, this Court

directed the Director of Public Instruction to re-hear the

matter. There is no illegality in the same.

2. The learned counsel for the petitioner submitted

that the parties may rely upon fresh materials before the

Director of Public Instruction which will prejudice her.

If such fresh materials are relied upon by the parties, it

is for the authority concerned to consider the objection,

if any, raised by the Review Petitioner.

Therefore, the Review Petition is dismissed No costs.

(T.R. Ramachandran Nair, Judge.)

ms