IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 263 of 2010(F)
1. STATE OF KERALA, REP.BY THE SECRETARY
... Petitioner
2. THE PRINCIPAL ACCOUNTANT GENERAL
3. THE DEPUTY DIRECTOR OF EDUCATION,
Vs
1. RAMACHANDRAN V.K., `SMRITHI',
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/03/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
R.P. No. 263 of 2010
in
W.P.(C) No.20844 of 2006
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of March, 2010
O R D E R
The State has come up with this review petition
seeking review of my judgment dated 12.03.2008 in W.P.(C)
No.20844/2006. The only relief I have granted in the writ
petition is a chance of re-option to the petitioner in the writ
petition to minimize the effects of re-fixation on the basis
audit objection. Admittedly the audit objection was raised
long after the last date stipulated in the Government orders
for submitting re-option. That being so, I do not find
anything wrong in granting a chance of re-option to the
petitioner to minimize the adverse effects of the audit
objection. Therefore I do not find any ground to review my
judgment.
Accordingly the review petition is dismissed.
S. SIRI JAGAN
JUDGE
shg/