IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1178 of 2009()
1. SUNIL KUMAR T., S/O. T.MADHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. MANAGING DIRECTOR,
3. STUDIO MANAGER,
For Petitioner :SMT.K.V.BHADRA KUMARI
For Respondent :SRI.P.GOPALAKRISHNAN NAIR
The Hon'ble the Acting Chief Justice MR.KURIAN JOSEPH
Dated :04/02/2010
O R D E R
Kurian Joseph, Ag.CJ.
- - - - - - - - - - - - - - - - - - - -
R.P.No. 1178 OF 2009
IN
W.P.(C) No. 28901 OF 2005
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of February, 2010
O R D E R
Delay in filing the Review Petition is condoned.
2. This is a review petition at the instance of the
petitioner. The writ petition was filed challenging Ext.P7 order
passed by the Government. Government declined the request
of the petitioner for subsidy. The writ petition was disposed of
with liberty to the petitioner to move the 1st respondent in case
he had any subsisting grievance. But it is seen that the 1st
respondent has already taken a stand turning down the request
of the petitioner and hence the matter will have to be heard on
merits. Therefore, the Review Petition is allowed. The
judgment dated 25.07.08 is recalled.
Post the Writ Petition for hearing on 15.02.10.
Kurian Joseph,
Acting Chief Justice.
ttb
WA No.
-:2:-