High Court Kerala High Court

Harilal vs The Principal Secretary on 14 February, 2008

Kerala High Court
Harilal vs The Principal Secretary on 14 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 186 of 2008()


1. HARILAL, HEAD CLERK
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY
                       ...       Respondent

2. THE COMMISSIONER

3. THE BLOCK DEVELOPMENT OFFICE

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :14/02/2008

 O R D E R


                                 H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

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

                              R.P.No.186 of 2008 in W.A.No.1 of 2008

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

                              Dated, this the 14th day of February,  2008


                                                     ORDER

K.M.Joseph, J.

The only ground for reviewing the judgment is that, this Court

permitted the appellant/petitioner to approach appropriate authority by filing

representation, but did not give any direction to consider that representation.

We feel that there is some merit in the complaint of the appellant/petitioner.

Accordingly, we pass the following:

Order

(i). The Review Petition is allowed.

(ii). If the appellant/petitioner files any representation

before the first respondent within a period of one month from the date of

receipt of a copy of this order, the first respondent shall consider the same

and take a decision thereon, within a period of two months from the date of

receipt of that representation.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

MS