Kerala High Court
Hotel Karthika vs State Of Kerala on 7 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 899 of 2004()
1. HOTEL KARTHIKA, KOLLAM,
... Petitioner
Vs
1. STATE OF KERALA.
... Respondent
For Petitioner :SRI.K.G.ANIL BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :07/08/2009
O R D E R
PIUS C.KURIAKOSE & P.Q.BARKATH ALI, JJ.
------------------------
R.P.No.899 OF 2004 in
St.R.V. No.262 of 2003
------------------------
Dated this the 7th day of August, 2009
O R D E R
Pius C.Kuriakose, J.
It is fairly conceded by Sri.K.G.Anil Babu, learned counsel
for the petitioner, that St. R.V Nos. 312 & 313/2003 have
already been dismissed by this court. Under the above
circumstance, we do not find any reason to interfere. The Review
Petition will stand dismissed.
PIUS C.KURIAKOSE,JUDGE
P.Q.BARKATH ALI, JUDGE
dpk