IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1097 of 2009(K)
1. SMIBIL, S/O. KANIATH MANI,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. V.D.VARGHESE, S/O. DEVASSY,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :17/11/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
R.P.No.1097 of 2009
in
W.P.(C).No.30137 of 2004
------------------------------
Dated this the 17th day of November, 2009
O R D E R
————–
1. Heard counsel on both sides.
2. It is submitted that a civil suit is pending between the
petitioner in the Review Petition and the 2nd respondent, who is
the writ petitioner. Apprehension expressed in the Review
Petition is that observations contained in the Judgment may
prejudice decision in the civil suit.
3. It is made clear that none of the observations
contained in the judgment dt. 27.5.09 shall be reckoned for the
purpose of disposing the suit and the suit shall be disposed of
purely on merits untrammeled by any such observations.
C.K.ABDUL REHIM, JUDGE.
okb