High Court Kerala High Court

The Secretary vs C.Rajan on 26 May, 2009

Kerala High Court
The Secretary vs C.Rajan on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 214 of 2009(H)


1. THE SECRETARY, MINISTRY OF DEFENCE,
                      ...  Petitioner
2. DIRCTORATE GENERAL OF SUPS & TPT
3. SENIOR RECORDS OFFICER,
4. CONTROLLER OF DEFENCE ACCOUNTS(PENSION),

                        Vs



1. C.RAJAN, S/O.LATE BALAKRISHNA MENON,
                       ...       Respondent

                For Petitioner  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :26/05/2009

 O R D E R
                      C.N.RAMACHANDRAN NAIR, J.
                 ....................................................................
                                R.P. No.214 of 2009 in
                            W.P.(C) No.9105 of 2006
                 ....................................................................
                   Dated this the 26th day of May, 2009.

                                            ORDER

Review Petition is filed stating that the W.P.(C) was disposed of

without hearing Standing Counsel for the respondent. According to the

Standing Counsel who appeared in the Review Petition, the posting was not

known after change of Standing Counsel. Since counsel was not present

for the respondents at the time of hearing of W.P.(C), the court considered

the counter affidavit filed in detail and decided the case on merits. Even in

the Review Petition, the review petitioner has not been able to show any

error or mistake in the judgment. The contentions raised are the very same

raised in the counter affidavit filed on 5.8.2008. Therefore, I do not find

any ground to entertain the Review Petition. The Review Petition is

dismissed.

C.N.RAMACHANDRAN NAIR
Judge
pms