Kerala High Court
State Of Kerala vs Dr.T.N.Babu Ravindran on 28 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 67 of 2009()
1. STATE OF KERALA
... Petitioner
Vs
1. DR.T.N.BABU RAVINDRAN
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :28/01/2009
O R D E R
J.B.Koshy, Ag.C.J. & K.P.Balachandran, J.
------------------------------------------
R.P.No. 67 of 2009 &
C.M.Appln.No.3 of 2009
------------------------------------------
Dated, this the 28th day of January, 2009
ORDER
J.B.Koshy, Ag.C.J.
Delay condoned.
2. All points urged at the time of hearing were considered
while passing the judgment under review. The judgment was
dictated in open court in the presence of both sides. We see no
ground to review the judgment under review. Therefore, review
petition is dismissed. However, we make it clear that the judgment is
applicable only to the parties in the case.
J.B.Koshy
(Ag. Chief Justice)
K.P.Balachandran
(Judge)
vns