IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1081 of 2010()
1. ASSISTANT DEVASWOM COMMISSIONER,
... Petitioner
Vs
1. SIVA PRASAD, MEDAYIL HOUSE,
... Respondent
2. CHANDRASEKHARAN PILLAI.G.,
3. SURESH.G., KUNNAYIL VADAKKATHIL,
4. TRAVANCORE DEVASWOM BOARD,
5. DEVASWOM COMMISSIONER,
6. SUB GROUP OFFICER, ADINAD
7. ADINAD SAKTHIKULANGARA SREE BHAGAVATHI
8. SECRETARY, ADINAD SAKTHIKULANGARA
For Petitioner :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :07/01/2011
O R D E R
C.N.RAMACHANDRAN NAIR,J.
&
P.S.GOPINATHAN,J.
————————————————-
R.P.No.1081 of 2010
in
D.B.A No. 1 of 2010
————————————————–
Dated this 07th day of January, 2011
ORDER
Ramachandran Nair, J.
Since a mistake has kept in the judgment, we allowed
the review petition by substituting Rs.65/- in place of
Rs.60/- in the last line of paragraph 3 of the judgment. The
review petition disposed of revising the rates as above.
C.N.RAMACHANDRAN NAIR,JUDGE.
P.S.GOPINATHAN,JUDGE.
rkc