IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 88 of 2002(Y)
1. CORPORATE MANAGER
... Petitioner
Vs
1. AZHIMATHI VIRUDHA SAMITHY
... Respondent
For Petitioner :SRI.BABU VARGHESE
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :08/10/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
R.P.No. 88 OF 2002 IN O.P.No. 15324 of 1998
&
R.P. No. 105 OF 2002 IN W.A.No. 278 OF 1995
...................................................................................
Dated this the 8th October, 2007
O R D E R
H.L. Dattu, C.J.:
By these Review Petitions, the review petitioners intend to re-argue the
matter. The same is impermissible in law. Therefore, the Review Petitions
require to be rejected and they are rejected.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk
H.L. DATTU, C.J.&
K.T. SANKARAN, J.
………………………………………………..
R.P. No. 88 OF 2002 IN
O.P. 15324 OF 1998
&
R.P.No. 105 OF 2002 IN
W.A.No. 278 OF 1995
…………………………………………………
Dated this the 8th October, 2007
O R D ER