High Court Kerala High Court

Sudheesh D.N vs State Of Kerala on 5 November, 2008

Kerala High Court
Sudheesh D.N vs State Of Kerala on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1159 of 2008()


1. SUDHEESH D.N.,
                      ...  Petitioner
2. SHEEBA E.V.,
3. S.MADHUKUMAR,
4. MINI JOSEPH,
5. INDIRA.N.,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION

                For Petitioner  :SRI.BENOY THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/11/2008

 O R D E R
                         KURIAN JOSEPH, J.
              ------------------------------------------
                Review Petition No.1159 OF 2008
                                  IN
                    W.P.(C) No.28557 OF 2006
                ---------------------------------------
          Dated this the 5th day of November, 2008.


                              O R D E R

This review petition is at the instance of the writ petitioners

for reviewing the judgment in W.P.(C) No.28557/2006 dated

19.09.2008. By the said judgment, this Court has disposed of

the writ petition directing the Government to take a decision on

Exhibit P27 representation in the light of the decision of this

Court in State of Kerala vs. Suja Kumari (2006(1)KLT 846).

2. The issue pertains to exemption from B.Ed. In

Exhibit P27 representation, what is actually claimed is extension

of time for passing the B.Ed course. It is submitted that even if

that relief is granted, petitioners may not be getting the benefit

of regularization with effect from the date of appointment. Hence

this writ petition is to be heard on merits, it is submitted.

Having heard the learned counsel for the petitioners and

also the learned Government Pleader, it is fairly clear that the

R.P.No.1159/08 2

larger questions involved in the writ petition will have to be

considered by the Court on merits.

Therefore, this review petition is allowed and the judgment

dated 19.09.2008 in W.P.(C) No.28557/2006 is recalled.

KURIAN JOSEPH, JUDGE.

smp

R.P.No.1159/08 3

KURIAN JOSEPH, J.

R.P. No.1159 OF 2008
IN
W.P.(C) No.28557 OF 2006

O R D E R

05.11.2008