IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 283 of 1999(H)
1. T.A.ABRAHAM
... Petitioner
Vs
1. HMT
... Respondent
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice V.GIRI
Dated :13/10/2009
O R D E R
V.GIRI,J.
-------------------------
R.P. No.283 of 1999
in
O.P No.3012 of 1996
--------------------------
Dated this the 13th October,2009
O R D E R
This review petition has been filed pointing out that
the original petition came to be tagged along with another
batch of petitions which dealt with implementation of a
Voluntary Retirement Scheme. The original petition in
question was concerned with sanctioning of leave and
validity of withdrawal of the same.
In the circumstances, it is clear that the judgment
suffers from an error apparent on the face of the record.
Judgment dated 23.9.1998 in O.P. No.3012 of 1996 is
therefore set aside and the review petition is allowed.
(V.GIRI,JUDGE)
ma
2
3