High Court Kerala High Court

E.V.Francis vs P.G.Baby on 4 April, 2008

Kerala High Court
E.V.Francis vs P.G.Baby on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 387 of 2008(G)


1. E.V.FRANCIS, AGED 49, S/O.VAREED
                      ...  Petitioner
2. E.V.POULOSE, S/O.VAREED

                        Vs



1. P.G.BABY, PADAYATTIL HOUSE
                       ...       Respondent

2. THE TALUK SURVEYOR, TALUK OFFICE, ALUVA.

3. THE EXECUTIVE ENGINEER

4. THE STATE OF KERALA, REP. BY

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/04/2008

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============
                           R.P.No.387 OF 2008
                      IN W.P.(C) NO. 2585 OF 2008
                    ====================

                  Dated this the 4th day of April, 2008

                                 O R D E R

Respondents 4 and 6 in WP(C) No.2585/08 are the review

petitioners. The writ petition was disposed of at the admission stage

directing that the 1st respondent shall take necessary action for completing

the survey and submitting a report called for by the 2nd respondent with

notice to the affected parties. The direction was issued on the basis of

Ext.P4.

2. Respondents now submit that in respect of this very same

subject matter, OS 508/06 has been filed by the petitioner seeking

recovery of the land which is the subject matter of Ext.P4. They also would

state that WP(C) No.31582/06 concerning the very same land is pending

before this court. According to them, it was without disclosing all these,

the writ petition has been filed.

3. I am inclined to agree with the counsel for the review

petitioner that these facts were not disclosed and had these details been

RP 387/08
:2 :

disclosed, the case would not have been disposed of without notice to the

other side.

In view of the above, I feel the judgment in WP(c) No.2585/08

deserves to be recalled and I do so.

ANTONY DOMINIC,JUDGE.

Rp