Kerala High Court
Surendran vs Ponnamma K. on 27 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 820 of 2009()
1. SURENDRAN, S/O.KUNJUPANICKEN,
... Petitioner
Vs
1. PONNAMMA K., W/O.BAHULEYAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
3. HARIPAD GRAMA PANCHAYATH, REPRESENTED BY
4. THE MEDICAL OFFICER,
For Petitioner :SRI.S.SREEKUMAR
For Respondent :SRI.SAJITH KUMAR V.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :27/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
RP NO. 820 OF 2009
............................................
DATED THIS THE 27TH DAY OF AUGUST, 2009
ORDER
This review petition was necessitated because of the fact
that an interim order was issued without taking note of the fact
that the review petitioner, who was the fourth respondent in the
writ petition, was not issued with notice. The order sought to be
reviewed was issued on the premise that notice was served on
him. As per the interim order issued in this review petition on
20.8.2009, the order impugned stands suspended. The said
interim order is made absolute until further modified orders are
issued in WP(C)15385 of 2009. Nothing survives in this review
petition. Accordingly, review petition stands allowed to the above
extent.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/29/8