High Court Kerala High Court

Aruna vs M.N.Dasan And 7 Others on 18 February, 2009

Kerala High Court
Aruna vs M.N.Dasan And 7 Others on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5407 of 2009(U)



1. ARUNA
                      ...  Petitioner

                        Vs

1. M.N.DASAN AND 7 OTHERS
                       ...       Respondent

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.5407 of 2009
             ---------------------------------
           Dated, this the 18th day of February, 2009

                           J U D G M E N T

According to the petitioner, there are errors apparent on the

face of Ext.P1, and therefore, she has filed Ext.P2 seeking review of

the said order. Orders have not been passed on Ext.P2 and it is with

this grievance, this writ petition is filed.

2. If as stated above, Ext.P2 filed by the petitioner for

modification of Ext.P1 has been received and is pending, the same

shall be considered with notice to the other contesting parties and

orders shall be passed thereon. This shall be done as expeditiously

as possible, at any rate, within eight weeks of production of a copy

of this judgment. It is clarified that this Court has not examined the

maintainability of Ext.P2.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg