High Court Kerala High Court

Antony E.J. vs The Public Service Commission on 30 October, 2009

Kerala High Court
Antony E.J. vs The Public Service Commission on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 836 of 2009(A)


1. ANTONY E.J., ERACKAL HOUSE,
                      ...  Petitioner
2. SUNIMOL N.K., NELLIPARAMBIL HOUSE,
3. SAJEENA E.A., ELLICKAL HOUSE,

                        Vs



1. THE PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE SECRETARY,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/10/2009

 O R D E R
                        KURIAN JOSEPH, J.
               -----------------------------------------
                       R.P.No.836 of 2009
                     in O.P.No.17648 of 2005
               -----------------------------------------
           Dated this the 30th day of October, 2009

                              O R D E R

The review petitioners are the writ petitioners. The writ

petition was filed challenging the reversion of the petitioners.

The writ petition was dismissed. Learned counsel for the

petitioners submits that the petitioners have moved the

Government invoking Rule 39 of the General Rules pleading for

equity and justice as per Annexure A. There will be a direction to

the Secretary to Government, Revenue Department/the

concerned Administration Department to consider Annexure A

with notice to the petitioners and pass appropriate orders thereon

in accordance with law within a period of three months from the

date of receipt of a copy of this judgment. The reversion shall be

deferred till such time.

The petitioners will produce a copy of this order and

memorandum of the review petition before the Secretary to

Government, Revenue Department. It will also be open to the

R.P.No.836 /2009
-:2:-

petitioners to file a comprehensive representation before the

Secretary to Government. This shall be done within a period of

one month from today.

The review petition is disposed of as above.

I.A.No.550/2009 : Dismissed.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–

R.P.No.836 of 2009
in O.P.No.17648 of 2005

———————————–

O R D E R

30th October, 2009