High Court Kerala High Court

The Director Of Urban Affairs vs Ponnamma on 17 June, 2009

Kerala High Court
The Director Of Urban Affairs vs Ponnamma on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 398 of 2009()


1. THE DIRECTOR OF URBAN AFFAIRS,
                      ...  Petitioner

                        Vs



1. PONNAMMA,W/O. P.N.VALSAN,
                       ...       Respondent

2. SECRETARY, CORPORATION OF COCHIN,KOLLAM.

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/06/2009

 O R D E R
     KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
              --------------------------------------------
        R.P.No.398 of 2009 in W.A. No.410 of 2007
              ----------------------------------------------
                     Dated 17th June, 2009.

                              O R D E R

Kurian Joseph, J.

Review petitioner is the appellant. The appeal was

disposed of by a common judgment dated 20.2.2007 in

W.A.343/2007 and connected cases. As a matter of fact, and it is

not in dispute also, the subject matter of the present appeal had

nothing to do with the common judgment. The same was

included in the common judgment only due to an inadvertent

mistake. Therefore, we allow the review petition and recall the

judgment in W.A.410 of 2007.

KURIAN JOSEPH, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

tgs

KURIAN JOSEPH &

T.R.RAMACHANDRAN NAIR, JJ.

———————————————-
R.P.No.398 of 2009 in W.A. No.410 of 2007

———————————————-

O R D E R

Dated 17th June, 2009.