IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 445 of 2009(N)
1. PERUMBAVOOR AREA COMMITTEE OF
... Petitioner
Vs
1. T.N.ASHOK KUMAR, AGED 46 YEARS,
... Respondent
2. DISTRICT COLLCTOR/DISTRICT MAGISTRATE
3. SUPERINTENDENT OF POLICE(RURAL)
4. THE SUPERINTENDING ENGINEER,
5. SECRETARY, PERUMBAVOOR MUNICIPALITY,
6. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/06/2009
O R D E R
ANTONY DOMINIC, J.
================
R.P.No. 445 OF 2009
IN
W.P.(C) NO. 34781 OF 2008 (N)
=====================
Dated this the 8th day of June, 2009
O R D E R
The main grievance of the review petitioner, who was not a
party to the writ petition is about the observation in the 5th para of
the judgment to the effect that Ext.R4(a) does not indicate that
there is an approved auto stand in front of the writ petitioner’s
building at the M.C.Road. It is submitted that this inference was
drawn on the basis of Exts.R4(a)and (b) and that Ext.R4(b) is an
incorrect sketch. According to the petitioner, M.C.Road lies north-
south and not east-west as indicated in Ext.R4(b) sketch.
2. Irrespective of the correctness of the factual contention
that is now raised, the operative portion of the judgment shows
that the direction is that there shall not be any vehicle parking
obstructing ingress and egress to the petitioner’s building. The
observation in the judgment referring to Ext.R4(a) does not in any
manner affect such conclusion and therefore the said observation
is immaterial in so far as the final conclusion in the judgment is
concerned.
RP No.445/09
IN
WP(C) No.34781/08
:2 :
3. Therefore, I do not find any reason to review the
judgment and the review petition is dismissed.
Be that as it may, it is clarified that in any subsequent
proceedings, if the question as to whether there is any approved
auto parking in M.C.Road arises, it will be open to the petitioner or
anybody else to urge this contention in that behalf irrespective of
the aforesaid observation in the judgment.
ANTONY DOMINIC, JUDGE
Rp