IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 746 of 2006(K)
1. N.K.SREENIVASAN, HEAD MASTER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY DIRECTOR OF EDUCATION,
3. ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.P.M.PAREETH
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/02/2010
O R D E R
S. SIRI JAGAN, J.
~~~~~~~~~~~~~~~~~~~
R.P. No.746 OF 2006
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 24th day of February 2010
~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~~
O R D E R
By judgment dated 12/7/2006 in the Original Petition, this
Court directed that since the identical question is being
considered by the Government pursuant to directions in
another writ petition, the case of the petitioner shall also be
considered while considering the other case. The Review
Petition is now filed stating that, before the petitioner’s case
could be considered by the Government, the other case was
already decided against which W.P(C).No.25764 of 2006 has
been filed and is pending. In the said circumstances, I am of
the opinion that this Original Petition also shall be heard along
with that Original Petition. Accordingly, the Review Petition is
allowed and the Original Petition is restored to file.
Post the Original Petition along with W.P(C).No.25764 of
2006.
S. SIRI JAGAN
JUDGE
nl.