IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 134 of 1997(I)
1. AYANAN UNNI
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,TVM.
... Respondent
For Petitioner :SRI.A.X.VARGHESE
For Respondent :SRI.U.K.RAMAKRISHNAN (SR.)
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/08/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
R.P.No.134 of 1997 in O.P.No.294 of 1993
-------------------------------
Dated this the 6th August, 2009
O R D E R
Raman, J.
This review petition is filed seeking to review the
judgment dated 6.12.1996 in O.P.No.294 of 1993. Even though
there is no error apparent on the face of the record, this Court
passed an interim order, dated 15.11.2000, in C.M.P.No.39862
of 1998 in R.P., enabling the petitioner to make a
representation, by extending the period for filing the same.
Subsequent to that, review petitioners have filed the
representation and orders have been passed. But orders passed
on such a representation is not a matter to be considered in this
review petition. Accordingly, the review petition is closed.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.
P.R.RAMAN & P.BHAVADASAN, JJ.
——————————-
R.P.No.134 of 1997
O R D E R
Dated: 6th August, 2009.
——————————-