High Court Kerala High Court

K.K. Thulasi vs Kunji on 13 December, 2006

Kerala High Court
K.K. Thulasi vs Kunji on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 1100 of 2006(J)


1. K.K. THULASI, W/O.C.J.CHANDRASEKHARAN,
                      ...  Petitioner

                        Vs



1. KUNJI, S/O. LATE K.P. KESAVAN,
                       ...       Respondent

2. K.K. PAPPU, S/O.LATE K.P.KESAVAN,

3. K.K.VINAYAN, S/O.LATE K.P.KESAVAN,

4. K.K. SOUDAMINI, D/O.LATE K.P.KESAVAN,

5. K.K.SANTHAKUMARI, D/O.LATE K.P. KESAVAN,

6. K.K. GEETHA, D/O.LATE K.P.KESAVAN,

7. K.K.VASANTHA, D/O.LATE K.P.KESAVAN

8. SARADHA, AGED 41 YEARS,

9. KUNJAN, AGED 58 YEARS,

10. THANKAMANY, AGED 49 YEARS,

11. LAZAR, S/O.PULIKKOTTIL KURIAKKU,

12. JOSE,

13. USHA, D/O.PORATHOORIL THOMAS AND

14. SHAMSHUDHEEN, S/O.MURIPPATH UMMAR HAJI,

                For Petitioner  :SRI.B.SAINU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/12/2006

 O R D E R
                                 M.SASIDHARAN NAMBIAR, J.

                              ------------------------------------------

                                       R.P.NO.1100 OF 2006

                                                       in

                                    W.P.C.NO.10595 OF 2006

                               -----------------------------------------

                       Dated this the  13 th  day of December, 2006.


                                                   ORDER

This review petition is filed against judgment dated

14.11.06. The contention raised in the petition is on the merits

which has been held against petitioner. A review petition cannot

be equated with an appeal. I do not find any apparent error or

sufficient reason to review the judgment. Petition dismissed. In

the interest of justice the time fixed in the judgment is extended

by one month from today.

M.SASIDHARAN NAMBIAR,

JUDGE.

bkn