High Court Kerala High Court

The Muncipla Secretary vs M.Noorjahan on 23 January, 2009

Kerala High Court
The Muncipla Secretary vs M.Noorjahan on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1071 of 2008(W)


1. THE MUNCIPLA SECRETARY,
                      ...  Petitioner

                        Vs



1. M.NOORJAHAN, (RETIRED U.D. CLERK,
                       ...       Respondent

                For Petitioner  :SRI.S.HARIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/01/2009

 O R D E R
                        V.GIRI, J
                      -------------------
         R.P.1071/2008 in W.P.(C).10064/2008
                      --------------------
       Dated this the 23rd day of January, 2009

                         ORDER

Heard learned counsel for the review petitioner

and learned counsel for the writ petitioner.

2. I do not find any grounds to review the judgment.

Petition for review has been filed with specific

reference to Annexure-A2. Annexure-A2 is dated

1.7.2008 and as rightly pointed out by the learned

counsel for the writ petitioner, the petitioner retired

from service on 31.5.2003. It is not clear whether

the petitioner had executed any agreement with the

Coastal Urban Co-operative Bank agreeing for

recovery of any amounts due to the Bank from the

retirement benefits available to the petitioner.

Learned counsel for the writ petitioner submits that at

any rate, the liability due to the said Bank has been

discharged.

3. In the circumstances, I do not think that the

R.P.1071/2008
2

Municipality should be afforded any further time to

conduct an enquiry or take any steps merely on the

basis of Annexure-A2 and A3. I do not find any grounds

to review the judgment. Accordingly, Review Petition is

dismissed.

V.GIRI,
Judge

mrcs