IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 697 of 2010(U)
1. K.NANU, S/O. KANNAN, AGED 59 YEARS,
... Petitioner
Vs
1. C.H.KUNHIKRISHNA KURUP, S/O. KANARAKURUP
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :13/08/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
R.P. NO.697 OF 2010
IN
W.P.(C).NO.19161 OF 2010
--------------------------------------------
Dated this the 13th day of August, 2010
ORDER
The second respondent in the above captioned Writ Petition has
filed this Review Petition to review the judgment dated 6.7.2010 in W.P.
(C).NO.19161/2010 and to dismiss the said Writ Petition. As per the said
judgment, this Court directed the first respondent to consider Ext.P1
appeal preferred by the petitioner in the Writ Petition with notice to the
writ petitioner and also the second respondent/review petitioner herein.
2. This review petition has been filed contending that subsequent
to the disposal of the Writ Petition, this Court passed an interim order in
R.S.A.No.759/2010. The said order is produced herein as Annexure-A..
Paragraph 3 of Annexure-A order would make it clear that the judgment
dated 6.7.2010 was brought to the notice of this Court while passing the
said order. It is made clear therein that the said order would not preclude
the DPI from taking any decisions on Ext.P1 appeal in accordance with
law and in terms of the order issued by this Court in W.P.(C).
NO.19161/2010. That apart, the review petition did not make out any
R.P. NO.697/2010
in W.P.(C).19161/2010 2
error that is apparent on the face of the records warranting interference
under the review jurisdiction. Evidently, the attempt on the part of the
review petitioner is to get the judgment re-written. There is no merit in the
review petition and accordingly, it is dismissed.
(C.T. RAVIKUMAR, JUDGE)
spc
R.P. NO.697/2010
in W.P.(C).19161/2010 3
C.T. RAVIKUMAR, J.
W.P.(C). NO. /2010
JUDGMENT
June, 2010