High Court Kerala High Court

Anandan vs Superintendent Of Police on 28 October, 2010

Kerala High Court
Anandan vs Superintendent Of Police on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 981 of 2010(P)


1. ANANDAN,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. DEPUTY INSPECTOR GENERAL OF POLICE,

3. DIRECTOR GENERAL OF POLICE,

4. STATE OF KERALA, REPRESENTED BY

5. M.SHANMUGHAVEL, S/O. S.M.SWAMY,

                For Petitioner  :SRI.B.GOPAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/10/2010

 O R D E R
                                  S.SIRI JAGAN, J.
                          ==================
               R.P.No. 981/2010 in W.P.(C).No. 24149/2010
                          ==================
                 Dated this the 28th day of October, 2010
                                      O R D E R

The 5th respondent in the writ petition has filed this review

petition seeking review of my order dated 15.10.2010, which reads as

follows:

“Heard on the question of interim orders. After hearing the
learned counsel for the petitioner, the learned counsel for the fifth
respondent and the learned Government Pleader, I pass the following
interim order;

The third respondent shall provisionally give category change to
the petitioner as Camp Follower Dhobi and retain the petitioner at
A.R.Camp, Kottayam, in the vacancy of Dhobi available. The fifth
respondent shall be posted as Camp Follower Sweeper in the vacancy
arising on the petitioner being given category change as Dhobi at AR
Camp, Kottayam, for which for the present the 5th respondent agrees.

The above arrangement shall be purely provisional and subject
to final orders in the writ petition.”

The contention is that in the order there is a specific finding that

the 5th respondent had agreed to the said order, which is not correct.

According to the review petitioner, he had no intention to agree to

such a course of action. I am not inclined to go into the controversy as

to whether there was an agreement by the counsel for the 5th

respondent or not. Now that the 5th respondent submits that he had no

intention to agree to the same, I am inclined to recall the order dated

15.10.2010. Accordingly, the order dated 15.10.2010 is recalled.

Consequently, the earlier interim order passed on 2.8.2010 and

extended from time to time would continue to be in force until disposal

of the writ petition.

Sd/-

sdk+                                                      S.SIRI JAGAN, JUDGE

           ///True copy///




                                    P.A. to Judge

2