IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 760 of 2010()
1. JEEVAN RAJ, S/O.AYYAPPAN,
... Petitioner
Vs
1. SREEDEVI KRISHNAKUMAR,
... Respondent
2. P.LATHADEVI, AGED 47 YEARS,
For Petitioner :SRI.E.G.GORDEN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :08/10/2010
O R D E R
Thottathil B.Radhakrishnan
&
S.S.Satheesachandran, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
R.P.760/2010 in F.A.O.188/2010
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 8th day of October, 2010.
Order
Thottathil B.Radhakrishnan, J.
The review petitioner had filed an appeal against
an order by which the court below had refused to
set aside an ex parte decree in a suit for
specific performance of a contract for sale and
also on an application to condone delay in filing
such application. The review petitioner is the
second defendant. He is the assignee. He claims
that the judgment sought to be reviewed would not
have been passed, if the contract for sale was
appropriately construed by this Court. The
judgment was not based on the basis of the
construction of any document but by deciding on
the issue relatable to the extent of the right to
sue and defend as regards a person who is a
RP760/10 IN FAO188/10 -: 2 :-
transferee after an agreement for sale. At any
rate, we are satisfied that there is no error
apparent on the face of the record of the
judgment sought to be reviewed. The review
petition fails. The same is accordingly
dismissed.
Thottathil B.Radhakrishnan,
Judge.
S.S.Satheesachandran,
Judge.
Sha/1510