High Court Kerala High Court

M/S.Ece Industries Limited vs G.Soman on 19 November, 2009

Kerala High Court
M/S.Ece Industries Limited vs G.Soman on 19 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1120 of 2009(N)


1. M/S.ECE INDUSTRIES LIMITED,
                      ...  Petitioner
2. M/S.ECE INDUSTRIES LIMITED,

                        Vs



1. G.SOMAN, MANAGING PARTNER, HOTEL AKASH,
                       ...       Respondent

                For Petitioner  :SRI.SABU S.KALLARAMOOLA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :19/11/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                  -------------------------------
                   R.P.NO.1120 OF 2009
                               IN
                W.P.(C).NO.557 OF 2009 ()
                -----------------------------------
       Dated this the 19th day of November, 2009

                          O R D E R

Heard. Paragraph 3 shall be corrected and substituted as

“I heard the counsel on both sides.” The last but one sentence in

paragraph 2 shall be corrected in the manner indicated

hereunder: That sentence, which reads as “Both the applications

moved by the defendant were dismissed vide Ext.P3 order” shall

be deleted, and in lieu thereof, it is to be stated as thus: “The

application, I.A.No.6640 of 2008, the review petition was

allowed subject to terms, and the application I.A.No.6759 of

2008 for staying of the suit was dismissed, both vide Ext.P3

common order”. Judgment shall stand corrected as indicated

above, and the review petition is accordingly disposed.

S.S.SATHEESACHANDRAN
JUDGE
prp