IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1113 of 2009()
1. DAMODARAN NAMBOODIRI,
... Petitioner
Vs
1. KRISHNAN NAMBOODIRI, S/O.SAVITHRI
... Respondent
2. SAVITHRI ANTHARJANAM (R4), -DO-.
3. VASUDEVAN NAMBOODIRI, (R5), -DO-
4. NARAYANAN NAMBOODIRI (R7), -DO-.
5. LEELA ANTHARJANAM, W/O.LATE NARAYANAN
6. SREEDEVI @ AKAYIL THAMBURAN (R11)
7. SAVITHRI ANTHARJANAM (R 12)
8. RUDRAN @ RAVI NAMBOODIRI (R14)
9. P.M.SAVITHRI, D/O.LATE -DO-, R/AT -DO-
10. KRISHNAN NAMBOODIRI , S/O. -DO-.
11. P.M.VASUDEVAN NAMBOODIRI,
12. RAMAN NAMBOODIRI, S/O. -DO-, (R18)
13. RAMANI, (R19), D/O.RAMAN NAMBOODIRI
14. P.R.RAMANARAYANA PRASAD (R20)
15. UMADEVI @ BINDU (R21),
16. UMADEVI ANTHARJANAM, (SUPPL.R22),
17. RUGMINI @ THANKAM, (SUPPL.R23)
18. HAREESH, S/O.RUGMINI @ THANKAM
19. DEEPA, D/O.-DO- (SUPPL.R25)
20. NARAYANAN NAMBOODIRI, (SUPPL.R26)
21. PRADEEP, (SUPPL.R27)
22. PRAMOD, S/O.LATE THANKAM @ SREEDEVI,
For Petitioner :SMT.K.V.BHADRA KUMARI
For Respondent :SRI.T.SETHUMADHAVAN
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/12/2009
O R D E R
V. RAMKUMAR , J.
--------------------------------------------------
R.P. No. 1113 of 2009
in
R.F.A. No. 510 of 2009
----------------------------------------------------
Dated this the 16th day of December, 2009.
ORDER
Heard both sides.
Prima facie, I am not inclined to entertain the submissions
on behalf of the review petitioner who, contrary to the report
submitted by the court below and extracted in the judgment
sought to be reviewed that the final decree in the case was
passed, contends otherwise. This Court had directed the court
below to dispose of the final decree application i.e., I.A. no. 752
of 1991 only after considering the objection dated 29.01.2008
filed by the 1st respondent herein and others to the report dated
21.01.2008 referred to in paragraph 6 of the judgment dated
31.03.2009 of the court below after giving all the parties
concerned an opportunity of being heard. The review petitioner
can also make his submissions before the court below.
Reserving this right of the review petitioner as well, this Review
Petition is dismissed. The court below shall dispose of the final
decree application expeditiously and at any rate within four
months of receipt of a copy of this order.
Dated this the 16th day of December, 2009.
V. RAMKUMAR, JUDGE.
V. RAMKUMAR , J.
————————————————–
C.M. Application No. 1916 of 2009
in
R.P. No. 1113 of 2009
—————————————————-
Dated this the 16th day of December, 2009.
ORDER
Heard both sides.
Having regard to the averments in the affidavit in
support of the petition and in view of the order proposed to
be passed in the Review Petition, the delay is condoned.
Dated this the 16th day of December, 2009.
V. RAMKUMAR, JUDGE.
rv