High Court Kerala High Court

A.K.Rajan vs The Deputy Director Of … on 12 April, 2007

Kerala High Court
A.K.Rajan vs The Deputy Director Of … on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 370 of 2007(D)


1. A.K.RAJAN, S/O.RAMAN KUMARAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF PANCHAYATHS,
                       ...       Respondent

2. THE SECRETARY, GRAMA PANCHAYATH OFFICE,

3. THE SECRETARY, GRAMA PANCHAYATH OFFICE,

4. THE SECRETARY, GRAMA PANCHAYATH OFFICE,

5. THE SECRETARY GRAMA PANCHAYATH OFFICE,

6. THE SECRETARY, GRAMA PANCHAYATH OFFICE,

                For Petitioner  :SRI.A.K.RAJAN (PARTY-IN-PERSON)

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :12/04/2007

 O R D E R
                              T.R. Ramachandran Nair, J.

                    - - - - - - - - - - - -  - - - - - - - - - - - - - - - - - - - -

                   R.P.No.370/2007 in W.P.(C).NO.23980/2005

                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                        Dated this  the  12h  day of  April, 2007


                                           O R D E R

This is a review petition filed by the petitioner mainly seeking for

fixing a time limit for disposal of his representation as per the directions

contained in paragraph 5 of the judgment. It is stated that pursuant to the

directions of this court, he has filed appeals before the concerned authority.

It is also stated that he has filed a representation before the first respondent

on 6.3.2007. If such a representation is received and is pending, the first

respondent will pass orders after hearing the petitioner and the concerned

Panchayats, within a period of two months from the date of receipt of a copy

of this order.

The petitioner has got a further contention that he is entitled for the

benefit of Group Insurance Scheme and State Life Insurance and there was a

prayer in the writ petition concerning that also. The petitioner had not

argued for these at the time of disposal of the writ petition. The said issue is

left open.

The Review Petition is disposed of accordingly.

(T.R. Ramachandran Nair, Judge.)

kav/