IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 985 of 2009(Y)
1. V.S.ALPHONSA,
... Petitioner
Vs
1. THE DISTRICT EXECUTIVE OFFICER,
... Respondent
2. GOVERNMENT OF KERALA,
3. THE DISTRICT COLLECTOR,ERNAKULAM.
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/10/2009
O R D E R
S. SIRI JAGAN, J
...............................................
R.P. No. 985 of 2009
.................................................
Dated this the 19th day of October, 2009
J U D G M E N T
The petitioner seeks review of my judgment dated
12.9.2007 in W.P(C) No. 19102/07. The ground on which review
is sought is that the judgment was rendered without hearing the
counsel for the petitioner, who was absent on the date of
hearing. Even assuming that the petitioner has sufficient reason
to seek the review on the ground of absence of the counsel for
the petitioner on the date of hearing, I am not inclined to review
the same, since the judgment was rendered on merits and even
after hearing the counsel for the petitioner, I am not inclined to
take a different view. Accordingly, the review petition is
dismissed.
S. SIRI JAGAN, JUDGE
rhs