High Court Kerala High Court

Krishnamma vs Sarath Chandran on 22 July, 2009

Kerala High Court
Krishnamma vs Sarath Chandran on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 682 of 2009(O)


1. KRISHNAMMA,
                      ...  Petitioner
2. JAYAKRISHNAN,
3. ANJANA,

                        Vs



1. SARATH CHANDRAN,
                       ...       Respondent

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :22/07/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                         R.P.No.682 of 2009
                                  in
                  W.P.(C).No.7132 of 2009 - (O)
                   ---------------------------------
              Dated this the 22nd day of July, 2009

                              O R D E R

I am satisfied after hearing the learned for the petitioner,

there is a factual mistake in the judgment wherein it is stated

that the commission was taken out after framing of issues. It is

submitted that the commission was taken out before framing the

issues in the suit and only a mahazar and rough sketch had been

prepared. That being so, the judgment already passed is

recalled, and the case is posted for hearing on 30.7.2009.

The petition is allowed as above.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-