High Court Kerala High Court

Sri.S.Rajkumar Kammath vs The Deputy Director Of Education on 19 January, 2009

Kerala High Court
Sri.S.Rajkumar Kammath vs The Deputy Director Of Education on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 10 of 2009()


1. SRI.S.RAJKUMAR KAMMATH
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER

3. P.RAMESH BABU

                For Petitioner  :SMT.R.RANJINI

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :19/01/2009

 O R D E R
          A.K.BASHEER & THOMAS P. JOSEPH, JJ.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            R.P.NO.10 OF 2009
                                           in
                          W.A.No.2231 OF 2008
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of January, 2009

                                    O R D E R

Basheer, J:

Petitioner seeks review of the judgment contending

interalia that even if he approaches the revisional authority as

indicated in the judgment, the contentions that may be raised

by him are not likely to be considered in their proper

perspective, in view of certain observations made therein.

2. We fail to understand as to why the revisional

authority will not consider the revision petition on its merit and

in accordance with law. We make it clear that it will be open

to the revisional authority to dispose of the revision petition,

uninfluenced and untrammelled by any of the observations

made in the judgment, which were of course only a “prima

facie expression of opinion,” as indicated in the judgment

itself.

2
R.P.NO.10/2009

The review petition is disposed of in the above terms.

(A.K.BASHEER, JUDGE)

(THOMAS P. JOSEPH, JUDGE)

cl