IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 294 of 2009()
1. P.K.ANOOP KUMAR, S/O.KARUNAKARAN MASTER,
... Petitioner
2. P.K.NAVIN, S/O.KARUNAKARAN MASTER,
Vs
1. SECRETARY, AGRICULTURE
... Respondent
2. SECRETARY, LOCAL ADMINISTRATION
3. DIRECTOR OF PANCHAYATHS,
4. THE SECRETARY TO DAIRY DEVELOPMENT,
5. PALLIKUNNU GRAMA PANCHAYATH,
For Petitioner :SRI.V.RAJAGOPAL
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :18/02/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.GIRI, J.
--------------------------------------
W.A.No.294 of 2009
-------------------------------------
Dated 18th February, 2009
JUDGMENT
Koshy, Ag.C.J.
In the impugned judgment, it is stated as follows:
“Learned counsel for the petitioners submitted
that now the petitioners are willing to abide by
the conditions provided in Ext.P7 and accordingly
they may be allowed registration with the
Department as permitted by the circular, in
accordance with law.”
It is submitted by the learned counsel for the appellants that no such
submissions were made. If that be so, remedy of the appellants is to
file a review petition and not an appeal. Therefore, this appeal is
dismissed.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
tks