IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1145 of 2009(N)
1. STATE OF KERALA, REP. BY THE
... Petitioner
2. THE COMMISSIONER OF GOVERNMENT
3. THE DISTRICT EDUCATIONAL OFFICER,
Vs
1. RITHA THOMAS @ ANNIE RITHA
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/01/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
R.P.No.1145 OF 2009 IN
W.P.(C) No.21580 OF 2009
---------------------------------------
Dated this the 19th day of January, 2010.
O R D E R
This review petition is at the instance of the respondents in
the writ petition. The writ petition was disposed of directing the
3rd respondent to take appropriate action as required for by the
petitioner for effecting change of name.
2. The review petitioners are relying upon Annexure-A
order dated 24.05.1985 to contend for the position that it is for
the Tahsildar to grant permission for publishing the Gazette
Notification.
3. The writ petition was disposed of after hearing the
learned Government Pleader appearing for the review petitioners
also. Annexure-A order, at any rate, cannot supersede the
statutory rules. The same mainly deals with change of name of
community etc.
In that view of the matter, there is no apparent error in the
judgment. Therefore, this review petition is dismissed.
T.R. RAMACHANDRAN NAIR
JUDGE
smp