IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 113 of 2009()
1. CHANDRASEKHARAN NAIR,
... Petitioner
Vs
1. BHARATHY, W/O. BHASKARAN NAIR,
... Respondent
2. ANIL KUMAR, S/O. BHASKARAN NAIR,
3. SUNIL KUMAR,
For Petitioner :SRI.K.K.CHANDRAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
R.P.No. 113 OF 2009
In
F.A.O. No. 298 OF 2008
---------------------------------
Dated this the 10th day of February, 2009
O R D E R
This revision is filed with the grievance that the court has
disposed of the matter without hearing the review petitioner.
Therefore in fairness I heard the learned counsel for the review
petitioner and I had gone through the entire judgment once again.
What I have directed is to direct the appellate court to consider the
question of title as claimed by the plaintiff before passing an order
of remand. It does not call for any interference.
Therefore I dispose of the review petition making it clear that I
had taken into consideration the contentions raised by the review
petitioner as well at the time of passing of my earlier order.
Review Petition disposed of accordingly.
M.N. KRISHNAN,JUDGE
vkm