IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 550 of 2010()
1. SMITHA V.P. W/O. SREEKUMAR B,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUATION,
3. THE SECRETARY, KERALA PUBLIC
For Petitioner :SMT.SMITHA V.P.(PARTY-IN-PERSON)
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :/ /
O R D E R
A.K.BASHEER & C.T. RAVIKUMAR, JJ.
--------------------------------------------
R.P.NO.550 OF 2010
IN
W.A. NO. 1775 OF 2009
--------------------------------------------
Dated this the 30th day of July, 2010
ORDER
Ravikumar, J.
The appellant in the Writ Appeal is the review petitioner. She was a
rank holder in Ext.P2 rank list published by the Kerala Public Service
Commission for appointment to the post of Lecturer in Educational
Technology in the Kerala Collegiate Education under category-II. The
Writ Appeal was dismissed taking into account the fact that Ext.P2 rank
list had expired on 29.7.2007 and the Writ Petition was filed long later.
The question whether the petitioner would have obtained advice and
consequential appointment in case of reporting of one more vacancy was
also taken into account while considering the Writ Appeal. It was after
such consideration that the Writ Appeal was dismissed. It is seeking
review of the judgment dismissing the Writ Appeal that this review
petition has been filed.
2. We have gone through the grounds A to I raised in the review
R.P. NO.550/2010
IN W.A.No.1775/2009 2
petition. They do not bring out any error apparent on the face of the record
warranting interference under the review jurisdiction. The review
petitioner really challenges the correctness or sustainability of the
conclusions and findings in the original judgment in this review petition as
if in an appeal. In the circumstances, we do not find any reason to review
the judgment in the Writ Appeal and accordingly, the review petition is
dismissed.
(A.K.BASHEER, JUDGE)
(C.T. RAVIKUMAR, JUDGE)
spc
R.P. NO.550/2010
IN W.A.No.1775/2009 3
C.T. RAVIKUMAR, J.
W.P.(C). NO. /2010
JUDGMENT
June, 2010
R.P. NO.550/2010
IN W.A.No.1775/2009 4