IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 913 of 2008(N)
1. C.PEETHAMBARAN,
... Petitioner
2. A.P.K.VINODH, S/O. DAMODARAN NAMBIAR,
Vs
1. C.KUNHIKANNAN NAMBIAR, CHAIRMAN,
... Respondent
2. R.MADHAVAN, EXECUTIVE OFFICER,
3. THE COMMISSIONER, HINDU RELIGIOUS
4. THE ASSISTANT COMMISSIONER,
5. SRI.ULIKKAL NARAYAN, INSPECTOR, HINDU
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/08/2008
O R D E R
V.GIRI J
--------------------------------------------
RP.NO.913 of 2008
in
W.P.(C) No.28909/2007-(N)
--------------------------------------------
Dated this 22nd day of August, 2008.
J U D G M E N T
Learned counsel appearing for the review petitioners
submits that the application for impleading the petitioners
herein in the writ petition has not been considered by this
Court in the judgment sought to be reviewed. Although, in
that judgment I have issued a direction to the Commissioner
to take a decision, all that was directed was to consider the
request contained in Ext.P14, after hearing the petitioner. I
had not expressed any opinion on the merits of the claim
made by the petitioner in the writ petition or the merits of
the request contained in Ext.P14. If the petitioners in the
Review Petition are aggrieved by the decision which is now
stated to have been taken on Ext.P14, then they are
obviously at liberty to take appropriate steps in relation to
the said order which is now stated to have been passed.
RP/913/2008 2
Obviously, the judgment shall not stand in the way of any
right being asserted by the petitioners if otherwise available
to them. Subject to above, the review petition is disposed
of.
V.GIRI, JUDGE
bps