High Court Kerala High Court

T.Abdulla vs State Of Kerala on 29 October, 2008

Kerala High Court
T.Abdulla vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 747 of 2007(F)


1. T.ABDULLA, S/O.AHAMMED KUTTY, AREEKODE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIVISIONAL FOREST OFFICER,

3. SECRETARY, FOREST DEPARTMENT,

                For Petitioner  :SRI.M.P.SREEKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :29/10/2008

 O R D E R
                     PIUS.C.KURIAKOSE,J.
                      ------------------------
             R.P.No.747/2007 IN A.S.508/2001
                      ------------------------
            Dated this the 29th day of October, 2008

                            O R D E R

Even though the learned counsel for the petitioner is

certainly right when she submits that this court has not taken

into account the circumstance that the contention of the review

petitioner was always that there is no concluded contract, I am

of the view that there is no justification for reviewing the

judgment. I have gone through the judgment of the trial court

also. According to me that judgment is sustainable and

supportable on the evidence which was adduced by the parties.

The petitioner may have grievance. He will have to get that

grievance redressed by invoking regular appellate jurisdiction and

not extremely narrow jurisdiction for review as envisaged by

Order XLVII Rule 7.

The Review Petition is dismissed.

(PIUS.C.KURIAKOSE,JUDGE)
dpk

WPC.No. 2

PIUS.C.KURIAKOSE,J.

————————

R.P.No.747/2007 IN A.S.508/2001

————————

O R D E R

29th October 2008