High Court Kerala High Court

Rethna Bhai vs Kerala Public Service Commission on 10 November, 2009

Kerala High Court
Rethna Bhai vs Kerala Public Service Commission on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1119 of 2007(F)


1. RETHNA BHAI, W/O.RAMESHAN,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. GOVERNMENT OF KERALA, REPRESENTED

3. DIRECTOR OF COLLEGIATE EDUCATION,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :10/11/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                       R.P.No.1119 OF 2007
                  IN W.P(C).No.14969 OF 2004
                  -------------------------------------------
            Dated this the 10th day of November, 2009


                               O R D E R

W.P(C).21327/03 was filed by one Deneshan. Retna Bhai,

the additional 5th respondent in that case, had filed W.P(C)

14969/04. Those two writ petitions were jointly heard and

ordered as per judgment dated 3.10.2007. Three review

petitions were filed against that judgment. R.P.No.1051/07 filed

by Deneshan and R.P.No.1126/07 filed by Retna Bhai against the

judgment in W.P(C).21327/07 were jointly heard and ordered on

19.2.2008, recalling the common judgment in W.P(C)

Nos.21327/03 and 14969/04, except to the extent of the findings

in W.P(C).14969/04 (Retna Bhai’s case) regarding the acquisition

of experience in terms of State rules. Both the writ petitions

were listed for further consideration. This means that the

common judgment dated 3.10.2007 does not survive except to

the extent of the findings in W.P(C).14969/04 regarding the

acquisition of experience in terms of State rules.

RP.1119/07

2

R.P.No.1119/07 is filed seeking review of the aforesaid

common judgment in so far as it relates to W.P(C).21327/03.

Having regard to the impact of the common order dated

19.2.2008 in R.P.Nos.1051/07 and 1126/07, as noticed above,

this review petition is only to be allowed to the extent of the

result attained by that common order and without prejudice to

contentions of parties in the writ petitions, except regarding the

finding in W.P(C).14969/04 (Retna Bhai’s case) regarding the

acquisition of experience in terms of State rules. This review

petition is allowed to that extent and ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.5/11.