High Court Kerala High Court

Kottayam Municipality vs M.Balachandran on 12 November, 2009

Kerala High Court
Kottayam Municipality vs M.Balachandran on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1085 of 2009(C)


1. KOTTAYAM MUNICIPALITY, KOTTAYAM,
                      ...  Petitioner
2. THE SECRETARY,

                        Vs



1. M.BALACHANDRAN, KOLASSERIL,
                       ...       Respondent

2. BABY THOMAS, KALAPURACKAL,

                For Petitioner  :SRI.SIBY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :12/11/2009

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN, J.
                     --------------------------------------
                        R.P.No.1085 OF 2009
                                      IN
                      W.P.(C) No.20605 OF 2008
                     --------------------------------------
             Dated this the 12th day of November, 2009

                                O R D E R

~~~~~~~~~

The respondents appeared through counsel.

2. This Review Petition is filed by the Kottayam

Municipality. In the judgment sought to be reviewed, it was directed

that the admitted outstandings due to the writ petitioner will be

released within a period of 45 days. It has to be necessarily clarified

that if there is a seniority list being maintained by the Municipality,

the amount will be released on the basis of the seniority in terms of

that list. The impugned judgment would operate only in terms of the

above. The Municipality will strictly found the seniority going by the

register maintained by it.

The Review Petition is ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
Judge
ps