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