High Court Kerala High Court

Lekha.P vs State Of Kerala on 29 October, 2008

Kerala High Court
Lekha.P vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 907 of 2008(T)


1. LEKHA.P, D/O.RAGHAVAN.P, PADINJAREKARA
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS SECRETARY
                       ...       Respondent

2. THE COMMISSIONER FOR ENTRANCE

3. THE TAHSILDAR, MANARCAUD.

4. THE VIGILANCE CELL, DIRECTORATE OF

5. THE SCREENING COMMITTEE FOR VERIFICATION

6. THE PRINCIPAL, T.D.MEDICAL COLLEGE,

                For Petitioner  :SMT.S.KARTHIKA

                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. 907/2008 in O.P.No.14444/2003
and R.P.No.946/2008 in M.F.A.No.195/2005

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

Order

Koshy,J.

Contention of the petitioners is that the judgment under

review is erroneous in law. A review petition cannot be equated to

an appeal or a petition for rehearing of the matter. No grounds are

made out to review the judgment. Review petition 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.907/2008 in
O.P.No.14444/2003 &
R.P.No.946/2008
in M.F.A.No.195/2005

————————————-

Order

Date:29th October,2008