IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5407 of 2009(U)
1. ARUNA
... Petitioner
Vs
1. M.N.DASAN AND 7 OTHERS
... Respondent
For Petitioner :SRI.A.BALAGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.5407 of 2009
---------------------------------
Dated, this the 18th day of February, 2009
J U D G M E N T
According to the petitioner, there are errors apparent on the
face of Ext.P1, and therefore, she has filed Ext.P2 seeking review of
the said order. Orders have not been passed on Ext.P2 and it is with
this grievance, this writ petition is filed.
2. If as stated above, Ext.P2 filed by the petitioner for
modification of Ext.P1 has been received and is pending, the same
shall be considered with notice to the other contesting parties and
orders shall be passed thereon. This shall be done as expeditiously
as possible, at any rate, within eight weeks of production of a copy
of this judgment. It is clarified that this Court has not examined the
maintainability of Ext.P2.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg