High Court Kerala High Court

N.Kanaka Bose vs The Principal Secretary To … on 19 August, 2008

Kerala High Court
N.Kanaka Bose vs The Principal Secretary To … on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 887 of 2008(Y)


1. N.KANAKA BOSE, AGED 59 YEARS,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
                       ...       Respondent

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/08/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                       R.P.NO.887 OF 2008
                                  IN
                   W.P.(C)No.23099 OF 2008
               ----------------------------------------
               Dated this the 19th day of August, 2008

                               ORDER

By this review petition, the petitioner seeks correction of the

last sentence in the judgment dated 31.7.2008. The last

sentence reads thus:

“The petitioner shall be afforded an opportunity of
being heard to petitioner and others concerned”.

Clearly, there is some grammatical mistake in the sentence.

Accordingly, that sentence would stand corrected as “The

petitioner and others concerned shall be afforded an opportunity of

being heard before passing orders on Ext.P1 appeal”.

S. SIRI JAGAN, JUDGE

Acd