IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1050 of 2009(B)
1. REHNA N.P., W/O. UNNIKRISHNAN E.G.,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE DEPUTY DIRECTOR OF
3. THE DISTRICT EDUCATIONAL OFFICER,
4. THE MANAGER, VADAKKUMBAD SECONDARY
5. SREELESH, KADUKKAMKUZHIYIL P.O., PALERI,
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :24/11/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Review Petition No.1050/2009
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 24th day of November, 2009
O R D E R
This Review Petition is filed by the petitioner seeking
for a modification of the direction for re-hearing of the
appeal which according to the Review Petitioner is not
required. It is admitted that the appeal was heard only on
19/10/2006. It is in those circumstances, this Court
directed the Director of Public Instruction to re-hear the
matter. There is no illegality in the same.
2. The learned counsel for the petitioner submitted
that the parties may rely upon fresh materials before the
Director of Public Instruction which will prejudice her.
If such fresh materials are relied upon by the parties, it
is for the authority concerned to consider the objection,
if any, raised by the Review Petitioner.
Therefore, the Review Petition is dismissed No costs.
(T.R. Ramachandran Nair, Judge.)
ms