High Court Kerala High Court

G.Chandran vs The Managing Director on 1 July, 2008

Kerala High Court
G.Chandran vs The Managing Director on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 640 of 2008(A)


1. G.CHANDRAN,
                      ...  Petitioner
2. SMT. O.USHA DEVI,

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.S.KRISHNAKUMAR

                For Respondent  :SRI.B.S.KRISHNAN(SR.), SC, MILMA

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :01/07/2008

 O R D E R
         Thottathil B. Radhakrishnan, J.
        ==================================
                R.P.No.640 of 2008
                         in
              W.P.(C)No.13445 of 2008
        ==================================
        Dated this the 1st day of July, 2008.


                       ORDER

Heard the learned counsel for the petitioners

and the learned counsel for the respondents quite

in extenso on the merits of the case and I am

satisfied that the judgment sought to be reviewed

has been issued without noticing some of the

relevant aspects on facts which, if considered,

would have led the court to come to a conclusion

after considering some of the issues which are

pointed out during the course of hearing of the

review petition. To aid re-hearing of the writ

petition, the judgment sought to be reviewed is

recalled and the review petition is allowed

accordingly.

2. The writ petition will be listed after a

RP640/08

-:2:-

period of one week to enable the respondents in the

writ petition to state pleadings on materials.

List the writ petition on 10-7-2008.

Thottathil B.Radhakrishnan,
Judge.

sl.1.7.08