High Court Kerala High Court

Dr.Roopa Nambiar vs Mrs.Kakkeel Indira on 21 December, 2009

Kerala High Court
Dr.Roopa Nambiar vs Mrs.Kakkeel Indira on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 795 of 2009()


1. DR.ROOPA NAMBIAR, D/O.MADHAVAN NAMBIAR
                      ...  Petitioner

                        Vs



1. MRS.KAKKEEL INDIRA, W/O.KANA PUTHIYA
                       ...       Respondent

2. ERAMON-KUTTUR GRAMA PANCHAYAT,

3. SECRETARY, ERAMON-KUTTUR GRAMA PANCHAYAT

4. REVENUE DIVISIONAL OFFICER,

5. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.JIMMY JOHN VELLANIKARAN

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :21/12/2009

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                        R.P.No.795 OF 2009
                  IN W.P(C).No.11983 OF 2009
                  -------------------------------------------
           Dated this the 21st day of December, 2009


                               O R D E R

The petitioner filed W.P(C).11983/09. When that matter

was taken up for consideration on 24.6.2009, there was no

appearance for the petitioner. Certain submissions were made

by respondents 2 and 3. Recording those submissions, the writ

petition was dismissed. The petitioner, essentially, seeks

restoration of the writ petition on the ground that the office of

her learned counsel did not notice the listing of the case on

24.6.2009. This submission is recorded and accepted as due

explanation for non-appearance. This review petition is allowed

and the judgment dated 24.6.2009 in W.P(C).11983/09 is

vacated. The said writ petition will be listed for further

consideration.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.23/12.