IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 476 of 2007()
1. ESI CORPORATION, REPRESENTED BY ITS
... Petitioner
Vs
1. JOSE JOHN, KANDAMKULATHI HOUSE,
... Respondent
For Petitioner :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :26/07/2007
O R D E R
J.B.KOSHY & M.N.KRISHNAN, JJ.
-------------------------------------
R.P.No.476 OF 2007 in
Ins.Appeal No.49 of 2006 &
C.M.Appl.No.751 of 2007
-------------------------------------
Dated 26th July, 2007
ORDER
Koshy,J.
This review petition is filed contending that the
case was wrongly decided. A review petition cannot be
equated to a petition for rehearing of the matter or an
appeal proceedings. The judgment was dictated in open
court. If any error is committed in the judgment, it is for
the petitioner to take the matter in an appeal. No grounds
are also stated to condone the delay of 91 days. Hence,
both delay condonation petition as well as review petition
are dismissed.
J.B.KOSHY
JUDGE
M.N.KRISHNAN
JUDGE
tks