IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 150 of 2010(Y)
1. IDEAL PROPERTIES, REG.OFF:1/105,
... Petitioner
2. BINU SEBASTIAN,
3. GEEVARGHESE, S/O.K.G.KURIAKOSE,
Vs
1. STATE OF KERALA,
... Respondent
2. THRIKKAKARA GRAMA PANCHAYATH
3. REGIONAL TOWN PLANNING OFFICER,
4. GREATER COCHIN DEVELOPMENT AUTHORITY,
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :25/02/2010
O R D E R
K. BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.
——————————
R.P. NO.150/2010 IN
W.P.(C) No.17217/2008
——————————
Dated this, the 25th day of February, 2010
Order
Balakrishnan Nair, J.
W.P.(C) No.17217/2008 was posted along with a batch of
Writ Petitions. Though the learned counsel for the petitioners
pointed out that the said Writ Petition does not belong to the said
batch and should be deleted, by mistake, it was also disposed of
along with the said batch of Writ Petitions. It is an error
apparent on the fact of the record. So, we recall the judgment in
the said Writ Petition and the same is restored to file.
The Review Petition is allowed as above.
K. Balakrishnan Nair,
Judge.
P.Bhavadasan,
Judge.
nm.