High Court Kerala High Court

Union Of India vs Mm Publications Limited on 30 March, 2009

Kerala High Court
Union Of India vs Mm Publications Limited on 30 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1396 of 2008(G)


1. UNION OF INDIA, REPRESENTED BY THE
                      ...  Petitioner
2. THE CHIEF POSTMASTER GENERAL, PMG
3. SPECIAL RECORD OFFICER,RMS 'TV'DIVISION,

                        Vs



1. MM PUBLICATIONS LIMITED,KOTTAYAM 686001,
                       ...       Respondent

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

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/03/2009

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                    R.P.NO.1396 OF 2008 IN
                   W.P.(C)No.6579 OF 2007
                                  &
                    R.P.NO.1397 OF 2008 IN
                    W.P.(C)NO.4263 OF 2007
               ----------------------------------------
                Dated this the 30th day of March, 2009

                              ORDER

These Review Petitions are filed by the respondents in two

writ petitions seeking to correct the name of the 3rd respondent in

W.P.(C)No.6579/2007 and the 4th respondent in W.P.(C)

No.4263/2007 as ‘Senior Superintendent of Post Offices,

Kottayam Postal Division, Kottayam’ instead of ‘Special Record

Officer, RMS ‘TV’ Division, Kottayam-686 001′ in W.P.(C)

No.6579/2007 and ‘The Senior Superintendent, Railway Mail

Service (RMS), Kottayam Division’ in W.P.(C)No.4263/2007, in so

far as the proper authority to dispose of the matter as directed by

this Court is ‘Senior Superintendent of Post Offices, Kottayam

Postal Division, Kottayam’. I had already passed appropriate

orders regarding correction of the name of respondents 3 and 4

R.P.No.1396/08 & 1397/08 2

in IA.Nos.16446/08 and 16448/08 filed by the petitioners in

both the writ petitions. Therefore, these Review Petitions are

unnecessary and accordingly, the review petitions are closed.

S. SIRI JAGAN, JUDGE

Acd