High Court Kerala High Court

P.Vasudevan vs Union Of India on 3 August, 2009

Kerala High Court
P.Vasudevan vs Union Of India on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 931 of 2004(G)


1. P.VASUDEVAN, STAFF NO.266 CLERK,
                      ...  Petitioner
2. T.P.BALACHANDRAN, STAFF NO.735,

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE CHAIRMAN, SOUTH MALABAR GRAMIN BANK,

3. THE CHAIRMAN, NATIONAL BANK FOR

4. THE CHAIRMAN, CANARA BANK,

                For Petitioner  :SRI.K.PADMANABHAN

                For Respondent  :SRI.T.R.REVI

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :03/08/2009

 O R D E R
                    K.BALAKRISHNAN NAIR, J.

              ````````````````````````````````````````````````````
                         R.P. No. 931 of 2004
                                      in
                      O.P. No. 21909 of 2000 G
              ````````````````````````````````````````````````````
               Dated this the 3rd day of August, 2009

                                 O R D E R

The review petitioners approached this court seeking

promotion. This court directed the competent authority to consider

their claim. This petition is filed seeking a review of that judgment.

At the first instance, the competent authority is to take a decision

in the matter. Therefore, I find no reason to review the judgment.

If the result of consideration of their claim is not satisfactory, the

petitioners will be free to challenge it. Subject to that observation,

review petition is closed.

Sd/-

(K.BALAKRISHNAN NAIR, JUDGE)

aks

// True Copy //

P.A. to Judge

K.BALAKRISHNAN NAIR, J.

“““““““““““““““““““““““
R.P. No. 931 of 2004
in
O.P. No. 21909 of 2000 G
“““““““““““““““““““““““

O R D E R

3rd day of August, 2009