High Court Kerala High Court

Life Insurance Corporation Of … vs V.S.Sankaran Poti on 13 June, 2007

Kerala High Court
Life Insurance Corporation Of … vs V.S.Sankaran Poti on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 447 of 2007(G)


1. LIFE INSURANCE CORPORATION OF INDIA,
                      ...  Petitioner

                        Vs



1. V.S.SANKARAN POTI, S/O.V.A.SANKARAN POTI
                       ...       Respondent

2. ACCOUNTANT GENERAL (A & E), KERALA,

3. PRINCIPAL, GOVERNMENT SANSKRIT COLLEGE,

4. DIRECTOR OF COLLEGIATE EDUCATION,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :13/06/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.

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

                             R.P.No.447 OF 2007

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

                   Dated this the 13th day of June, 2007




                                    O R D E R

Heard learned counsel for the review petitioner and

learned Government Pleader.

The directions contained in the judgment sought to be

reviewed are not against the first respondent in the writ

petition, but are confined to respondents 2 to 4. With this

clarification, this review petition is closed.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.