Kerala High Court
M.O. Varghese vs Joseph Jacob on 1 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 137 of 2009(G)
1. M.O. VARGHESE, AGED 76 YEARS,
... Petitioner
Vs
1. JOSEPH JACOB, S/O. JACOB KURIAN,
... Respondent
2. ALLHABAD BANK, ERNAKULAM BRANCH,
3. THE AUTHORISED OFFICER,
For Petitioner :SRI.S.SUDHISH KUMAR
For Respondent :SRI.VIVEK VARGHESE P.J.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/04/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
R.P.137/2009 in W.P.(C).26948/2008-G
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 1st day of April, 2009.
O R D E R
Heard learned counsel for parties. The judgment
sought to be reviewed was issued without taking
note of the fact that the sale had concluded and
confirmed, though sale certificate is yet to be
registered. Under such circumstances, I deem it
appropriate to allow this review petition and re-
open the writ petition.
In the result, this review petition is allowed
recalling the judgment dt.9.1.2009. The writ
petition will stand listed for consideration on
merits, after mid-summer vacation.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/060409