High Court Kerala High Court

Neena Mathai vs Lissy Jacob on 28 September, 2007

Kerala High Court
Neena Mathai vs Lissy Jacob on 28 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 1185 of 2007(S)


1. NEENA MATHAI,
                      ...  Petitioner

                        Vs



1. LISSY JACOB,
                       ...       Respondent

                For Petitioner  :SRI.M.P.ASHOK KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :28/09/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
              Cont. Case (Civil) No.1185 of 2007
              ----------------------------------------------
                  Dated 28th September, 2007.

                          J U D G M E N T

Learned Government Pleader submits that the

judgment has been complied with and the Government has

passed order dated 17.8.2007. Counsel for the petitioner points

out that there is a clerical mistake in the order regarding the date.

The date of eligibility should be 20.1.1992, which is mistakenly

shown in the order as 20.1.1998. It is submitted that a request

has already been made for correcting the date. There will be a

direction to the Secretary to the Government, General Education

Department to take action on the petition regarding correction,

within two weeks from the date of production of a copy of the

judgment.

KURIAN JOSEPH, JUDGE.

tgs