Kerala High Court
Biyyutty vs The Secretary on 29 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 176 of 2001(D)
1. BIYYUTTY
... Petitioner
Vs
1. THE SECRETARY
... Respondent
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :29/11/2007
O R D E R
PIUS C. KURIAKOSE,J.
- - - - - - - - - - - - - - - - - - - - - - - - -
R.P.No.176 of 2001 in
O.P.No.10321 of 2001
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated: 29th November, 2007
ORDER
Learned counsel for the review petitioners seeks an
adjournment. But in my opinion, it is not necessary to adjourn the
matter any further. The Review Petition will stand dismissed.
However, the dismissal of this Review Petition and the currency of the
judgment sought to be reviewed will not stand in the way of the
petitioners initiating fresh proceedings on the basis of fresh cause of
action.
srd PIUS C.KURIAKOSE, JUDGE