High Court Kerala High Court

Bharath Sanchar Nigam Limited vs M.S.Ajayan on 12 March, 2007

Kerala High Court
Bharath Sanchar Nigam Limited vs M.S.Ajayan on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 142 of 2007(W)


1. BHARATH SANCHAR NIGAM LIMITED,
                      ...  Petitioner
2. THE CHIEF GENERALMANAGER,

                        Vs



1. M.S.AJAYAN, SUB DIVISIONAL ENGINEER,
                       ...       Respondent

2. V.V.LUCY, SUB DIVISIONAL ENGINEER,

3. TINTA THERESA THOMAS,

4. M.MURALEEDHARAN,

5. PADMAJA K.U.

                For Petitioner  :SRI.MATHEW K.PHILIP,SC FOR BSNL

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/03/2007

 O R D E R
                          K.K. DENESAN, J.



                  = = = = = = = = = = = = = = =

                     R.P. No. 142 of 2007 in

                   W.P.(C) No. 17630 OF 2006 W

                  = = = = = = = = = = = = = = =



                 Dated this the 12th March, 2007



                               O R D E R

The fact that the Central Bureau of Investigation

has taken into custody documents from the possession of

the review petitioner is no ground for reviewing the

judgment passed on 7-11-2006. I am definitely of the

view that the reason stated in the review petition will

not make out a case as canvassed for by the petitioners

herein that there is an error apparent on the face of

the judgment. No grounds for review. Dismissed.

K.K. DENESAN

JUDGE

jan/