High Court Kerala High Court

Kunju Mohammed vs The State Of Kerala on 15 March, 2007

Kerala High Court
Kunju Mohammed vs The State Of Kerala on 15 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 253 of 2007(P)


1. KUNJU MOHAMMED, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER,

3. THE DISTRICT COLLECTOR,

4. THE DISTRICT SUPPLY OFFICER,

5. THE TALUK SUPPLY OFFICER,

6. E.K.ABDUL BASHEER, S/O. AHAMMEDKUTTY,

                For Petitioner  :SRI.K.VINOD CHANDRAN

                For Respondent  :SRI.R.SUDHISH

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/03/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.

                         -------------------------------------------

                               R.P.No.253 OF 2007

                        -------------------------------------------

                  Dated this the 15th  day of March, 2007




                                      O R D E R

Heard. I do not find any ground to interfere with the

judgment sought to be reviewed except to the extent it tends to

interfere with the status quo that is obtained.

2. Having regard to the totality of the facts and circumstances

and having heard learned counsel for parties, in view of the

interim order dated 2.3.2007, it is directed that the proceedings

ordered as per the judgment sought to be reviewed will continue

and lead to its logical end. However, pending such consideration

and disposal, status quo as on today will prevail with regard to

the ration shop in question.

The review petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.