IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 120 of 2008(P)
111. STATE OF KERALA,
... Petitioner
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. THE DEPUTY DIRECTOR OF COLLEGIATE
1. STATE OF KERALA,
Vs
1. ST.PETER'S COLLEGE TRUST,
... Respondent
2. SINDHU P.KAUMA, LECTURER,
3. BEENA PYLEE, LECTURER,
4. DR.GEETHA K.A., LECTURER,
5. MAHATMA GANDHI UNIVERSITY,
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.JOHN K.GEORGE
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :31/07/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
R.P. No.120/2008 in W.P.(C) No.26607/2006
----------------------------------------------
Dated 31st July, 2009.
O R D E R
C.M.Appln. No.50/2008 : Heard. Delay condoned.
The review petition is at the instance of respondents 2
to 4 in the writ petition, the State and the Department. The writ
petition was filed praying for disbursement of salary with arrears
from the date of appointment. By judgment dated 28.9.2007, this
court directed the respondent to take action in the light of the
judgment of this court in State of Kerala v. Dr.Sina and
others (2007(3) I.L.R.122). Learned Government Pleader brings
to the notice of this court that on facts, the said decision will not
apply. Since this court at the time of disposal of the writ petition
has not gone into the merits of the case and since in the light of
the facts which are now brought to the notice of this court, a
decision on merits is required, this review petition is allowed and
the judgment dated 28.9.2007 is recalled.
Post the writ petition for hearing as per roster.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
R.P. No.120/2008 in W.P.(C) No.26607/2006
———————————————-
O R D E R
Dated 31st July, 2009.