Kerala High Court
The Malappuram District … vs Sri.K.Divakaran on 11 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1214 of 2007(C)
1. THE MALAPPURAM DISTRICT CO-OPERATIVE
... Petitioner
Vs
1. SRI.K.DIVAKARAN,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/12/2007
O R D E R
ANTONY DOMINIC, J.
===============
R.P.No.1214 OF 2007
IN
W.P.(C) NO. 15146 OF 2007 C
=====================
Dated this the 11th day of December, 2007
O R D E R
Review sought for is on the ground that Ext.P2 has been
described as a statutory representation while in fact it is not.
Both sides agree that this description is incorrect. Therefore, I
dispose of this review petition clarifying that the description of
Ext.P2 as a statutory representation will stand modified as above.
It is also clarified that when the matter is taken up for hearing by
the 1st respondent as directed in the judgment, it will be open to
the parties in the writ petition to question the maintainability of
the representation also.
ANTONY DOMINIC, JUDGE.
Rp