High Court Kerala High Court

The New India Assurance Company … vs Hydrose on 29 October, 2008

Kerala High Court
The New India Assurance Company … vs Hydrose on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 970 of 2008()


1. THE NEW INDIA ASSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. HYDROSE, AGED ABOUT 36 YEARS,
                       ...       Respondent

2. SREEJITH K., S/O.SREEDHARAN K.,

3. JAYAKUMAR, JAYAVILASAM,

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/10/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–

R.P. No. 970 of 2008
in M.A.C.A.No.1380 of 2008

—————————————
Dated this the 29th day of October, 2008

Order

Koshy,J.

Conditions of the policy will govern the field and we see

no ground to review the judgment. A review petition cannot be

equated to an appeal or a petition for rehearing of the matter. The

review petition is dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

R.P.No./2008 in W.A.No./2007 2

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-

R.P. No.970/2008
in M.A.C.A.No. 1380/2008

————————————-

Order

Date:29th October,2008