High Court Kerala High Court

Akhila Kerala Viswakarma … vs Neelakandan on 1 October, 2010

Kerala High Court
Akhila Kerala Viswakarma … vs Neelakandan on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 820 of 2010()


1. AKHILA KERALA VISWAKARMA MAHASABHA,
                      ...  Petitioner
2. AKHILA KERALA VISWAKARMA MAHASABHA,
3. AKHILA KERALA VISWAKARMA MAHASABHA,

                        Vs



1. NEELAKANDAN,S/O.AIKKARAMANASSERY
                       ...       Respondent

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/10/2010

 O R D E R

P.BHAVADASAN, J.

——————————————————
RP No.820 of 2010 in RSA No.903/05

——————————————————

Dated 1st October 2010

Order

By this Review Petition, the petitioner seeks to

have the judgment dated 19.08.2010 in RSA No.903/05,

reviewed.

2. The grievance raised by the petitioner is that

in paragraph 20 of the judgment, this Court has mentioned

that “it is too much to say that merely because of those

recitals, the two cents which was redeemed by the

mortgagor, could not be on the eastern side.” According to

the petitioner, it should have been on the northern side and

not on the eastern side, as has been found by this Court.

Further, it is pointed out that the documents produced by

him, have not been properly considered by this Court. On

the above grounds, the petitioner seeks a re-hearing of the

matter.

RP 820/10 2

3. The prayer of the petitioner essentially is for a

re-hearing of the matter, which is not permissible under

Order XLVII Rule 1 of the CPC. This RP is without merits

and it is accordingly dismissed.




                                P.BHAVADASAN, JUDGE



sta

RP 820/10    3