High Court Kerala High Court

Esi Corporation vs Jose John on 26 July, 2007

Kerala High Court
Esi Corporation vs Jose John on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 476 of 2007()


1. ESI CORPORATION, REPRESENTED BY ITS
                      ...  Petitioner

                        Vs



1. JOSE JOHN, KANDAMKULATHI HOUSE,
                       ...       Respondent

                For Petitioner  :SMT.T.D.RAJALAKSHMY, SC, ESI CORPN.

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :26/07/2007

 O R D E R
               J.B.KOSHY & M.N.KRISHNAN, JJ.
           -------------------------------------
                  R.P.No.476 OF 2007 in
                Ins.Appeal No.49 of 2006 &
                  C.M.Appl.No.751 of 2007
           -------------------------------------
                   Dated 26th July, 2007

                           ORDER

Koshy,J.

This review petition is filed contending that the

case was wrongly decided. A review petition cannot be

equated to a petition for rehearing of the matter or an

appeal proceedings. The judgment was dictated in open

court. If any error is committed in the judgment, it is for

the petitioner to take the matter in an appeal. No grounds

are also stated to condone the delay of 91 days. Hence,

both delay condonation petition as well as review petition

are dismissed.

J.B.KOSHY
JUDGE

M.N.KRISHNAN
JUDGE

tks