High Court Kerala High Court

State Of Kerala Rep.By The Chief vs Akilendia Nadar Assocation (Ana) on 5 June, 2008

Kerala High Court
State Of Kerala Rep.By The Chief vs Akilendia Nadar Assocation (Ana) on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 495 of 2008(Y)


1. STATE OF KERALA REP.BY THE CHIEF
                      ...  Petitioner

                        Vs



1. AKILENDIA NADAR ASSOCATION (ANA)
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. RT.REV.DR.J.W.GLADSTONE,AGED 59,S/O.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/06/2008

 O R D E R
          P.R. RAMAN & T.R. RAMACHANDRAN NAIR, JJ.
             ------------------------------------------
               Review Petition No. 495 OF 2008
                               IN
                  W.P.(C) No. 5459 OF 2007
              -----------------------------------------
            Dated this the 5th day of June, 2008.


                           O R D E R

P.R.Raman, J.

As per the order dated 15.11.2007, certain directions were

issued by this Court to Chief Secretary to furnish the materials

called for by the Backward Commission within a period of one

month. It was specifically observed in that order that request for

further extension of time would not be entertained. The State

had sought for further extension of time by filing a petition.

Various reasons are stated as to why such extension of time is

required to be given. That request could not be allowed by this

Court because of the above observation that such extension

application would not be entertained. Hence this review.

2. Heard. In the factual situation, this Court only meant

that requests for further extension of time will not be ordinarily

R.P.No.495/08 2

entertained. Hence, we clarify accordingly that there will not be

any impediment in seeking extension of time on sufficient

grounds.

This review petition is disposed of accordingly.

P.R. RAMAN, JUDGE.

T.R. RAMACHANDRAN NAIR, JUDGE.

smp