Kerala High Court
Bernard vs T.A.Dasan on 4 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 142 of 2008()
1. BERNARD, S/O.SEBASTIAN,
... Petitioner
2. RACHAEL, D/O.BERNARD.
3. BAISON, S/O.BERNARD
4. MARY MINI, D/O.BERNARD
5. JOHNSON, S/O.BERNARD. ALL ARE RESIDING
Vs
1. T.A.DASAN, S/O.APPU, RESIDING AT
... Respondent
2. THE ORIENTAL INSURANCE COMPANY LIMITED,
For Petitioner :SRI.T.C.SURESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :04/07/2008
O R D E R
J.B.KOSHY & V.GIRI, JJ.
--------------------------------------
R.P.No.142 OF 2008 in
M.F.A.No.1093 of 2000
-------------------------------------
Dated 4th July, 2008
ORDER
Koshy,J.
Petitioners want to re-hear the appeal. A review petition
cannot be equated to an appeal proceedings or a petition for re-hearing
the matter. No grounds are made out to review the judgment. The
review petition is dismissed.
J.B.KOSHY
JUDGE
V.GIRI
JUDGE
tks