Kerala High Court
Chacko.T.C vs State Of Kerala on 3 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 360 of 2009(U)
1. CHACKO.T.C, S/O. CHACKO,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE TAHSILDAR, KUNNATHUNADU TALUK,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE VILLAGE OFFICER,
5. THE TALUK SURVEYOR,
6. DANIEL, S/O. JOSEPH, THENUNGAL HOUSE,
7. JOY, S/O. CHANDY, CHOLTATTU HOUSE,
For Petitioner :SRI.MATHEWS K.PHILIP
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/04/2009
O R D E R
ANTONY DOMINIC,J.
------------------------------------
R.P.No.360/09 in W.P.(C).No.36923 OF 2009
------------------------------------
Dated this the 3rd day of April, 2009.
O R D E R
Heard both sides.
For the reasons stated in the Review petition, the
judgment is reviewed and is recalled.
Post the writ petition after holidays. It is directed that, in
the meanwhile, the order dated 10. 2.2008 passed in the writ
petition will continue to govern the parties.
Review is allowed.
(ANTONY DOMINIC)
JUDGE
vi/