High Court Kerala High Court

T.C.Jose vs The Kerala State Electricity on 10 August, 2010

Kerala High Court
T.C.Jose vs The Kerala State Electricity on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 562 of 2010()


1. T.C.JOSE, ASST.ENGINEER (CIVIL)(RETD.),
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY
                       ...       Respondent

2. CHIEF ENGINEER (CIVIL),

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/08/2010

 O R D E R
               J.Chelameswar, C.J. & P.N.Ravindran, J.
                   ------------------------------------------
                         R.P.No.562 of 2010 in
                         W.A.No.2780 of 2007
                   ------------------------------------------
                 Dated this the 10th day of August, 2010

                                 ORDER

Ravindran, J.

Heard the learned counsel appearing for the petitioner. What

the review petitioner seeks in essence is a rehearing of the writ appeal

which is not permissible in a review petition. The Division Bench of

this Court while dismissing the writ appeal filed by the review petitioner

had noticed that the review petitioner would not have been in a better

position even if leave had been granted under Appendix XII-A of Part I

of the Kerala Service Rules for the reason that such leave will not count

for pension. In such circumstances, we find no grounds to entertain this

review petition. The review petition fails and is accordingly dismissed.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns