High Court Kerala High Court

Human Biological Institute vs State Of Kerala on 30 November, 2007

Kerala High Court
Human Biological Institute vs State Of Kerala on 30 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 1138 of 2007(Y)


1. HUMAN BIOLOGICAL INSTITUTE, A DIVISION
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHAIRPERSON,

3. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/11/2007

 O R D E R
                        ANTONY DOMINIC, J.

                  = R.P. = = =1138 =of= =2007 =
                    = =No.       = =        = =


                                  in
                  W.P.(C) No. 33383 OF 2005 (Y)
                  = = = = = = = = = = = = = =

               Dated this the 30th November, 2007


                             O R D E R

I see no error in the judgment. The admitted liability was

directed to be discharged in instalments. Such facility was granted

on the basis of the submissions that were made during the course

of the hearing.

Review Petition fails and is dismissed.

ANTONY DOMINIC
JUDGE
jan/-