High Court Kerala High Court

State Of Kerala vs P.Unni on 21 August, 2007

Kerala High Court
State Of Kerala vs P.Unni on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 593 of 2002(D)


1. STATE OF KERALA, REPRESENTED BY THE
                      ...  Petitioner
2. SPECIAL SECRETARY TO GOVERNMENT,
3. DIRECTOR OF SURVEY & LAND RECORDS,

                        Vs



1. P.UNNI, SUPERINTENDENT OF SURVEY &
                       ...       Respondent

2. HARIHARAN NAIR A., SUPERINTENDENT OF

3. T.K.KARUNAKARAN, SUPERINTENDENT OF

4. T.K.VIJAYACHANDRAN, SUPERINTENDENT

5. K.VASU, SUPERINTENDENT OF SURVEY & LAND

6. J.SUDHAKARAN, SUPERINTENDENT OF SURVEY

7. G.MADHAVAN PILLAI, SUPERINTENDENT OF

8. K.ABDUL SUKKUR, SUPERINTENDENT OF

9. B.SUDHAKARAN NAIR, SUPERINTENDENT OF

10. K.ASHTAMAN, SUPERINTENDENT OF SURVEY

11. P.GOPINATHAN UNNITHAN, SUPERINTENDENT

12. R.NARAYANAN POTTY, SUPERINTENDENT

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SMT.T.SHEELA DEVI

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/08/2007

 O R D E R

K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ.

——————————————

R.P.No.593 of 2002 &
C.M.P.No.41434 of 2002 in
O.P.No.6126 of 2000

——————————————

Dated, this the 21st day of August, 2007

ORDER

Radhakrishnan, J.

Delay condoned.

2. This Court while disposing of the original petition has

specifically found that there is no reason to recover the amount

already paid. In the circumstances, the review petition lacks merit

and the same is dismissed.

K.S.RADHAKRISHNAN, JUDGE

V.K.MOHANAN, JUDGE
vns