IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 896 of 2010()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
2. THE DIRECTOR GENERAL OF POLICE,
Vs
1. K.P.LAILARAM, KOCHILATT HOUSE,
... Respondent
2. COCHIN PORT TRUST,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/10/2010
O R D E R
S.SIRI JAGAN, J.
-----------------------
R.P No.896 OF 2010 in
O.P.No.3478 of 2001
------------------------------------
Dated this the 12th day of October, 2010
O R D E R
This Review Petition is filed by the State seeking review of
my judgment dated 10.3.2010, which was rendered on the basis
of an admission made by the learned Government Pleader
appearing in the case to the effect that the service of the
petitioner in the writ petition in the Cochin Dock Labour Board can
also be reckoned for the purpose of retirement benefit due to the
petitioner, if the petitioner pays pro-rata pension contribution
payable by the Cochin Dock Labour Board. The Review Petition is
filed on the basis that the submission made by the learned
Government Pleader was wrong and there is no provision in
Government orders for reckoning service in the Cochin Dock
Labour Board for the purpose of pension in the Government
service, even if pro-rata pension contribution is paid by the
Government employee.
2. I have heard both sides.
In view of the submission that the learned Government
Pleader had made a wrong submission inadvertently, I am
inclined to recall my judgment dated 10.3.2010. Accordingly, the
R.P No.896 OF 2010 in
O.P.No.3478 of 2001 2
Review Petition is allowed and the judgment dated 10.3.2010 is
recalled. Post the original petition for hearing.
S.SIRI JAGAN, JUDGE.
mns