High Court Kerala High Court

State Of Kerala Rep.By Chief … vs C.S.Saji on 8 April, 2009

Kerala High Court
State Of Kerala Rep.By Chief … vs C.S.Saji on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1333 of 2008(P)


1. STATE OF KERALA REP.BY CHIEF SECRETARY,
                      ...  Petitioner
2. THE SECRETARY, CULTURAL AFFAIRS

                        Vs



1. C.S.SAJI, OFFICE ASSISTANT, CENTRUE
                       ...       Respondent

2. THE REGISTRAR, CENTRE FOR HERITAGE

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.K.RAMAKUMAR (SR.)

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :08/04/2009

 O R D E R
                        KURIAN JOSEPH, J.
               -----------------------------------------
                      R.P.No.1333/2008 in
                     W.P(C)No.16524/2005
               -----------------------------------------
              Dated this the 8th day of April, 2009

                              O R D E R

This is a petition to review the judgment. The judgment

was rendered only on the basis that there was no counter

affidavit. It is seen that the counter affidavit has since been filed

and the Government Pleader prays that the writ petition may be

heard on merits. Having heard counsel on both sides I am of the

view that the matter has to be considered on merits.

Accordingly the review petition is allowed. The judgment

dated 25-7-2008 in W.P.(C)No.16524/2005 is recalled. The

interim order dated 2-6-2005 will continue until the writ petition

is disposed of.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–

R.P.No.1333/2008 in
W.P(C)No.16524/2005

———————————–

O R D E R

8th April, 2009