IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2405 of 2008()
1. P.A.PRABHAVATHY, SUB JUDGE, KOCHI,
... Petitioner
Vs
1. N.A.MOHAN SINGH, S/O.AYYAPPAN,
... Respondent
2. K.SOMASUNDARAN, S/O.ACHUTHAN,
3. K.J.XAVIER, S/O.JOSEPH, KADAVIL HOUSE,
For Petitioner :SRI.R.D.SHENOY (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :16/12/2008
O R D E R
J.B.KOSHY, Ag.C.J & THOMAS P. JOSEPH, J.
--------------------------------------
W.A.No.2405 of 2008
-------------------------------------
Dated 16th December, 2008
JUDGMENT
Koshy, Ag.C.J.
This appeal is filed for expunging the remarks made by
the learned Judge in W.P.(C)No.34318 of 2008. We agree with the
learned Judge in setting aside Ext.P6 judgment and P8 order, but, while
passing the above judgment some observations were made against the
appellant who passed the above orders. Such observations were made
without calling remarks from the appellant. Hence, those remarks are
expunged.
The appeal is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
THOMAS P. JOSEPH
JUDGE
tks