Kerala High Court
P.J.Paulose vs State Of Kerala on 15 December, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 502 of 2000(A)
1. P.J.PAULOSE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :.
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :15/12/2008
O R D E R
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
================================
R.P.No.502 of 2000
in
W.A.No.210 of 1995
===============================
Dated this the 15th day of December, 2008.
O R D E R
KOSHY, J.
The writ appeal was disposed of by judgment under review,
directing the State Government to take immediate steps to
prepare a seniority list if it is not already done, in accordance
with law. We are of the opinion that no grounds are made out to
review the judgment and accordingly, the review petition is
dismissed.
J.B.KOSHY, JUDGE
THOMAS P. JOSEPH, JUDGE
bkn/-