High Court Kerala High Court

Damodaran Namboodiri vs Krishnan Namboodiri on 16 December, 2009

Kerala High Court
Damodaran Namboodiri vs Krishnan Namboodiri on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1113 of 2009()


1. DAMODARAN NAMBOODIRI,
                      ...  Petitioner

                        Vs



1. KRISHNAN NAMBOODIRI, S/O.SAVITHRI
                       ...       Respondent

2. SAVITHRI ANTHARJANAM (R4), -DO-.

3. VASUDEVAN NAMBOODIRI, (R5), -DO-

4. NARAYANAN NAMBOODIRI (R7), -DO-.

5. LEELA ANTHARJANAM, W/O.LATE NARAYANAN

6. SREEDEVI @ AKAYIL THAMBURAN (R11)

7. SAVITHRI ANTHARJANAM (R 12)

8. RUDRAN @ RAVI NAMBOODIRI (R14)

9. P.M.SAVITHRI, D/O.LATE -DO-, R/AT -DO-

10. KRISHNAN NAMBOODIRI , S/O. -DO-.

11. P.M.VASUDEVAN NAMBOODIRI,

12. RAMAN NAMBOODIRI, S/O. -DO-, (R18)

13. RAMANI, (R19), D/O.RAMAN NAMBOODIRI

14. P.R.RAMANARAYANA PRASAD (R20)

15. UMADEVI @ BINDU (R21),

16. UMADEVI ANTHARJANAM, (SUPPL.R22),

17. RUGMINI @ THANKAM, (SUPPL.R23)

18. HAREESH, S/O.RUGMINI @ THANKAM

19. DEEPA, D/O.-DO- (SUPPL.R25)

20. NARAYANAN NAMBOODIRI, (SUPPL.R26)

21. PRADEEP, (SUPPL.R27)

22. PRAMOD, S/O.LATE THANKAM @ SREEDEVI,

                For Petitioner  :SMT.K.V.BHADRA KUMARI

                For Respondent  :SRI.T.SETHUMADHAVAN

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/12/2009

 O R D E R
                         V. RAMKUMAR , J.
                 --------------------------------------------------
                         R.P. No. 1113 of 2009
                                        in
                         R.F.A. No. 510 of 2009
                ----------------------------------------------------
            Dated this the 16th day of December, 2009.

                                   ORDER

Heard both sides.

Prima facie, I am not inclined to entertain the submissions

on behalf of the review petitioner who, contrary to the report

submitted by the court below and extracted in the judgment

sought to be reviewed that the final decree in the case was

passed, contends otherwise. This Court had directed the court

below to dispose of the final decree application i.e., I.A. no. 752

of 1991 only after considering the objection dated 29.01.2008

filed by the 1st respondent herein and others to the report dated

21.01.2008 referred to in paragraph 6 of the judgment dated

31.03.2009 of the court below after giving all the parties

concerned an opportunity of being heard. The review petitioner

can also make his submissions before the court below.

Reserving this right of the review petitioner as well, this Review

Petition is dismissed. The court below shall dispose of the final

decree application expeditiously and at any rate within four

months of receipt of a copy of this order.

Dated this the 16th day of December, 2009.

V. RAMKUMAR, JUDGE.

V. RAMKUMAR , J.

————————————————–
C.M. Application No. 1916 of 2009
in
R.P. No. 1113 of 2009

—————————————————-
Dated this the 16th day of December, 2009.

ORDER

Heard both sides.

Having regard to the averments in the affidavit in

support of the petition and in view of the order proposed to

be passed in the Review Petition, the delay is condoned.

Dated this the 16th day of December, 2009.

V. RAMKUMAR, JUDGE.

rv