IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 512 of 2009(E)
1. STATE OF KERALA,
... Petitioner
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DISTRICT EDUCATIONAL OFFICER,
Vs
1. SUJA PHILIP, U.P.S.A.,
... Respondent
2. THE MANAGER,
3. SMT.LEENA PHILIP, LPSA,
4. SMT.SOBY GEORGE, W/O.THOMAS GEORGE,
5. JALAJAKUMARI.G.,
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :29/06/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
R.P. No. 512/2009 in W.P.(C) No. 2988/2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 29th day of June, 2009
O R D E R
The learned Government Pleader submits that without prejudice the
review petitioners’ right to contest the writ petition on all available grounds,
the review petitioners have implemented the order passed by this Court on
27-2-2009 by paying salary and allowances to the petitioners and the party
respondents in W.P.(C) No.2988 of 2009.
In the light of the said submission, I am of the opinion that this
review petition can be closed reserving liberty with the review petitioners to
contest the writ petition on the merits. In the result, the review petition is
closed reserving liberty with the review petitioners to contest the writ
petition on all available grounds. It is clarified that payment of salary and
allowances to the writ petitioners and the party respondents therein will be
subject to further orders to be passed in the writ petition.
P.N.RAVINDRAN,
JUDGE.
mn.