IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 142 of 2007(W)
1. BHARATH SANCHAR NIGAM LIMITED,
... Petitioner
2. THE CHIEF GENERALMANAGER,
Vs
1. M.S.AJAYAN, SUB DIVISIONAL ENGINEER,
... Respondent
2. V.V.LUCY, SUB DIVISIONAL ENGINEER,
3. TINTA THERESA THOMAS,
4. M.MURALEEDHARAN,
5. PADMAJA K.U.
For Petitioner :SRI.MATHEW K.PHILIP,SC FOR BSNL
For Respondent :SRI.ELVIN PETER P.J.
The Hon'ble MR. Justice K.K.DENESAN
Dated :12/03/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
R.P. No. 142 of 2007 in
W.P.(C) No. 17630 OF 2006 W
= = = = = = = = = = = = = = =
Dated this the 12th March, 2007
O R D E R
The fact that the Central Bureau of Investigation
has taken into custody documents from the possession of
the review petitioner is no ground for reviewing the
judgment passed on 7-11-2006. I am definitely of the
view that the reason stated in the review petition will
not make out a case as canvassed for by the petitioners
herein that there is an error apparent on the face of
the judgment. No grounds for review. Dismissed.
K.K. DENESAN
JUDGE
jan/