IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 269 of 2009()
1. DR.BIJOY PAULOSE, DR.BIJOY PAULOSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. THE COMMISSIONER OF ENTRANCE
4. DR.VIMAL.V.V, VIPASANA,
For Petitioner :SRI.P.VINODKUMAR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN
Dated :05/03/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.K.MOHANAN, J.
--------------------------------------
R.P.Nos. 269 and 270 of 2009
in R.P.977 OF 2008 in
W.A.No.1607 OF 2008
-------------------------------------
Dated 5th March, 2009
ORDER
Koshy, Ag.C.J.
In view of the order passed by a three member bench of
the Hon’ble Supreme Court in an identical matter (S.L.P.(Civil)
No.21871 of 2008) wherein review petitioner was a party, there is no
need to review the judgment. In any event, no grounds are also made
out to review the judgment.
Both review petitions are dismissed.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.KMOHANAN
JUDGE
tks
J.B.KOSHY & V.K.MOHANAN, JJ.
————————————–
I.A.NO.781 OF 2008
IN
W.A.NO.1607 OF 2008
————————————-
Dated the 7th October, 2008
O R D E R
Koshy,J.
The 2nd respondent, Director of Medical Education,
Thiruvananthapuram is directed to file an affidavit showing
whether any person, who is above the rank of the appellant, is
applied for ‘M.D.Anaesthesia Course’ especially considering
Annexure R1(b) in the counter affidavit filed in the review
petition and also furnish details showing the date when
‘M.D.Anaesthesia Course’ starts in this year and whether there is
fixed time table and duration for ‘M.D.Anaesthesia Course’ ?
Post on 17.10.2008 at 3.30 p.m. along with the
R.P.No.977/2008.
J.B.KOSHY, JUDGE
V.K.MOHANAN, JUDGE
prp
prp