Kerala High Court
S.P.Aravindakshan Pillai vs State Of Kerala on 26 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 38 of 2008(C)
1. S.P.ARAVINDAKSHAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. SECRETARY TO GOVERNMENT, LOCAL
3. CORPORATION OF KOCHI, REPRESENTED
4. THE CHIEF ,TOWN PLANNER,
5. K.K.IBRAHIM, PROPRIETOR,
6. MRS.SAINABA, W/O.K.K.IBRAHIM,
7. M.A.NAZAR, SON OF M.P.ABDUL KHADER,
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent :SRI.K.ANAND
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/02/2008
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------------------
R.P.No.38 of 2008 in
O.P.No.8849 of 1997-C
------------------------------------------
Dated, this the 26th day of February, 2008
ORDER
H.L.Dattu, C.J.
For the present, the review petition is rejected with liberty to the
petitioner to approach this Court, if need arises in future.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
vns