Kerala High Court
Sinu Cletus vs The Kerala Public Service … on 11 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 173 of 2008()
1. SINU CLETUS, S/O. CLETUS,
... Petitioner
2. SMT. SIMI JOSEPH M., W/O. ANOOP,
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. THE SECRETARY,
3. THE CHIEF ENGINEER,(PWD ADMINISTRATION),
4. THE CHIEF ENGINEER, (IRRIGATION
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice A.K.BASHEER
Dated :11/03/2008
O R D E R
J.B.KOSHY & A.K.BASHEER, JJ.
====================
R.P.No.173 of 2008
in
W.A.No.2420 of 2007
======================
Dated this the 11th day of March, 2008
ORDER
J.B.KOSHY,J
According to the review petitioner, this Court did not
interpret Rule 15 (c) correctly. If Rule 15 (c) was not correctly
interpreted, remedy of the petitioner is to file appeal to the
Supreme Court. A review petition cannot be equated to a
petition for rehearing of the matter or an appeal proceedings.
No grounds are made for reviewing the judgment. Hence, the
review petition is dismissed.
J.B.KOSHY,JUDGE
A.K.BASHEER,JUDGE
dvs