IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 516 of 2010(S)
1. SUPERINTENDENT OF POST OFFICE,
... Petitioner
2. POSTMASTER GENERAL,
3. CHIEF POSTMASTER GENERAL,
4. DIRECTOR GENERAL OF POSTS,
5. UNION OF INDIA, REP.BY ITS
Vs
1. K.SATHEESAN, S/O.LATE RAGHAVAN NAIR,
... Respondent
2. N.T.VELAYUDHAN, S/O.LATE ANIYAN,
3. P.CHANDRAN, S/O.LATE KRISHNAN,
4. K.M.CHANDRASEKHARAN,
5. K.T.SURENDRAN, S/O.LATE KELAN,
For Petitioner :SRI.S.KRISHNAMOORTHY, CGC
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :09/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P.S.GOPINATHAN, JJ.
-------------------------------------------
R.P.No.516 OF 2010
IN W.P(C).No.7188 OF 2010
-------------------------------------------
Dated this the 9th day of September, 2010
O R D E R
Thottathil B.Radhakrishnan, J.
1.Following our earlier order dated 7.9.2010, the respondents
have appeared through counsel. We have heard the learned
counsel for the Central Government and the learned senior
counsel appearing for the respondents.
2.The judgment sought to be reviewed, as noted in our order
dated 7.9.2010, was issued clubbing three writ petitions. The
order issued as per that judgment dated 5.3.2010 was one
clarifying that no clearance from the screening committee is
required for filling up vacancies in Group D posts at Sl. No.1 in
Column No.1 in the schedule to the Department of Posts
(Group D Posts) Recruitment Rules, 2002. There is no
controversy on this direction. There is no error apparent on
RP.516/10
2
the judgment to that extent. We, therefore, do no find any
ground to interfere with that part of the judgment sought to be
reviewed.
3.However, in so far as W.P(C).7188/10 was clubbed along with
the other writ petitions, it is pointed out by the learned
counsel for the Central Government that the subject matter of
W.P(C).7188/10 was recruitment of Postmen which is not a
Group ‘D’ Post but a Group ‘C’ Post, going by a separate set of
rules. We, therefore, deem it appropriate that the judgment
dated 5.3.2010 in so far as it relates to W.P(C).7188/10 is
vacated and the said writ petition is de-linked and taken up
separately.
In the result, this review petition is allowed to the extent of
vacating the judgment dated 5.3.2010 in W.P(C).7188/10
without in any manner disturbing the direction or clarification
RP.516/10
3
or order issued in that judgment relating to the filling up of
vacancies in Group ‘D’ Posts.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.S.GOPINATHAN,
Judge.
kkb.14/09.