IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1003 of 2006(B)
1. C.SARASWATHY AMMA,
... Petitioner
2. C.MALATHI AMMA,
3. C.BHANUMATHY AMMA,
4. C.JANARDHANAN PILLAI,
5. C.RAVEENDRAN PILLAI,
6. C.BALAKISHNA PILLAI,
7. C.AMBILI,
Vs
1. SREEDHARAN PILLAI, S/O.RAGHAVAN NAIR,
... Respondent
2. CHANDRASEKHARAN NAIR,
3. OMANAKUTTY AMMA,
4. AYYAPPAN PILLAI,
5. GOPALAKRISHNAN NAIR,
6. RETNAMMA, URUOOR VEEDU,
7. ANANDAVALLY AMMA,
8. K.K.SAROJA DEVI,
9. V.P.SAJIKUMAR,
10. V.P.SANALKUMAR, SAROJA BHAVAN,
11. THE LAND TRIBUNAL, KOLLAM.
For Petitioner :SRI.B.GOPAKUMAR
For Respondent :SRI.P.B.SAHASRANAMAN
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :31/01/2007
O R D E R
(M.RAMACHANDRAN, J)
-------------------------------------------------------------
R.P.No.1003 of 2006
in
W.P.(C).No.9049 of 2004-B
--------------------------------------------------------------
Dated this the 31st day of January, 2007
O R D E R
It is submitted that certain points are additionally to be
presented, which were inadvertently overlooked, and
opportunity may be given to the petitioners for addressing
the Court. The learned counsel for the respondents submits
that the matter is being indefinitely delayed, by adopting
these delaying tactics.
2. It is felt that opportunity is to be given to the
petitioners, in the interest of justice. The judgment dated
10-08-2006 is recalled and set aside. List the writ petition
for hearing during the coming week before the appropriate
court.
The Review Petition is allowed.
(M.RAMACHANDRAN)
JUDGE
mks/