High Court Kerala High Court

State Of Kerala vs A.M.Haridasan on 16 July, 2007

Kerala High Court
State Of Kerala vs A.M.Haridasan on 16 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 539 of 2004(N)


1. STATE OF KERALA, REPRESENTED BY ITS
                      ...  Petitioner
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE ASSISTANT EDUCATIONAL OFFICER,IRITTY

                        Vs



1. A.M.HARIDASAN, HEADMASTER,
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.BABU JOSEPH KURUVATHAZHA

The Hon'ble MR. Justice A.K.BASHEER

 Dated :16/07/2007

 O R D E R
                           A.K. BASHEER, J.
                        --------------------------
                         R.P. NO.539 OF 2004
                                     IN
                       O.P. NO. 22819 OF 2001
                          ---------------------

                 Dated this the 16th day of July, 2007

                                O R D E R

Having heard learned counsel for the review petitioners and

having perused the judgment and the grounds urged in the review

petition, I do not find any merit in the contentions raised in this review

petition. No grounds have been made out warranting a review of the

judgment.

Though the review petition is filed with a delay of 232 days, I

am satisfied that the delay can be condoned. But since there is no

merit in the review petition, it is dismissed.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007