High Court Kerala High Court

Kerala Taxtile And Garments … vs Union Of India on 13 August, 2010

Kerala High Court
Kerala Taxtile And Garments … vs Union Of India on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 46 of 2009(V)


1. KERALA TAXTILE AND GARMENTS DEALERS
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. THE TEXTILE COMMISSIONER,

3. STATE OF KERALA, REPRESENTED BY

4. THE CONTROLLER OF LEGAL METROLOGY,

5. V-STAR CREATIONS PVT. LTD.,

6. K.VAIDYANATHAN, SENIOR MANAGER,

                For Petitioner  :SRI.K.JAJU BABU

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

The Hon'ble MR. Justice M.N.KRISHNAN
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/08/2010

 O R D E R
                  M.N. KRISHNAN & K.T. SANKARAN, JJ
                  --------------------------------------------------
                      R.P.No.46/09 and R.P.173/09
                     -------------------------------------------
                 Dated this the 13th day of August, 2010

                                    O R D E R

K.T. SANKARAN,J

R.P.46/2009 is filed by the writ petitioner in O.P.No.1656/2003,

while R.P.No.173/2009 is filed by additional respondents 5 and 6 in

that writ petition.

2. Heard learned counsel for the review petitioners and the

learned Government Pleader.

3. In the review petitions, various grounds have been raised.

On a careful consideration of the grounds raised in the Review

Petition, it can be seen they are really in the realm of appeal. It is well

settled that a review petition cannot be entertained to rehear a case

or to reconsider matters which were already decided on merits. We

are of the view that the points raised by the Review Petitioners on the

questions of law were considered and decided in the judgment sought

to be reviewed. No grounds are made out to review the judgment.

Accordingly the review petitions are dismissed.

M.N. KRISHNAN, JUDGE.

K.T. SANKARAN, JUDGE.

Sou.