High Court Kerala High Court

State Of Kerala vs J.Rajendrakumar on 3 January, 2011

Kerala High Court
State Of Kerala vs J.Rajendrakumar on 3 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 26 of 2001(G)



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. J.RAJENDRAKUMAR
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.KRB.KAIMAL (SR.)

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/01/2011

 O R D E R
                          S. SIRI JAGAN, J.
                  - - - - - - - - - - - - - - - - - - - - - - -
                          R.P. No.26 of 2001
                                       in
                      O.P. No. 33454 OF 2000
                  - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 3rd day of January, 2011

                                 O R D E R

This review petition is filed by the State against the

judgment dated 29.11.2000 of this court in O.P.

No.33454/2000 which reads as follows:

“The grievance of the petitioners is that Ext.P1 judgment
is not taken note of while effecting promotion to the post of
Head Clerks and higher posts. Accordingly, while effecting
promotions to the respective categories, respondents 1 and 2
shall issue orders only in tune with Ext.P1 judgment. Original
petition is closed.”

The reasons stated is that, for implementation of

Ext.P1 judgment it would require more time insofar as the

seniority list has to be finalised in accordance with the

directions therein. I am of opinion that, since the judgment

is of the year 2000 and 10 years have already elapsed the

reason given in the review petition would no longer survive.

Accordingly the review petition is closed.

S. SIRI JAGAN
JUDGE

shg/-