IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 22 of 2011(M)
1. DINESAN,
... Petitioner
Vs
1. V.A.XAVIER, S/O. V.J.ANTONY,
... Respondent
2. CORPORATION OF COCHIN, REP. BY
3. THE SECRETARY,
4. V.RAJU,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/01/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
R.P. No. 22 of 2011
in
W.P.(C) No. 20079 of 2006 M
```````````````````````````````````````````````````````
Dated this the 27th day of January, 2011
O R D E R
Heard.
2. This Review Petition is filed by the additional fourth
respondent in the writ petition. A reading of paragraphs 10
and 11 of the judgment shows why this Court accepted the
contention against the review petitioner and imposed cost on
him. The grounds raised in the Review Petition do not
suggest that the aforesaid findings in the judgment are vitiated
for any reason.
Therefore, the Review Petition is only to be dismissed
and I do so.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge