High Court Kerala High Court

John Paul vs State Of Kerala And Others on 25 November, 2008

Kerala High Court
John Paul vs State Of Kerala And Others on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1251 of 2008()



1. JOHN PAUL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :25/11/2008

 O R D E R
                        H.L.Dattu,C.J. & A.K.Basheer,J.
              ------------------------------------------------------------------
              R.P.No.1251 of 2008 in W.A.No.2187 of 2008
              ------------------------------------------------------------------

                      Dated, this the 25th November, 2008

                                       O R D E R

H.L.Dattu, C.J.

By this Review Petition, the review petitioner literally

seeks to re-argue the matter, which, in our opinion, is impermissible in law.

Therefore, the Review Petition requires to be rejected and it is rejected.

Ordered accordingly.

H.L.Dattu
Chief Justice

A.K.Basheer
Judge

vku/-