Kerala High Court
Ice Sellers Sannadha Sangham vs State Of Kerala on 29 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 691 of 2009()
1. ICE SELLERS SANNADHA SANGHAM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.S.ASHOK KUMAR.
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/07/2009
O R D E R
V.GIRI,J.
-------------------------
R.P. No.691 of 2009
in
W.P ( C) No.14146 of 2009
--------------------------
Dated this the 29th July,2009
O R D E R
The writ petition was disposed of relegating the
petitioner to avail an efficacious alternate remedy
available under the Statute. It is conceded that the
petitioner has actually filed the review petition alleging
that this Court had not directed the appellate authority to
consider the appeal on merits. Review petition is
misconceived. There are no grounds to review the
judgment. Hence the review petition is dismissed.
(V.GIRI,JUDGE)
ma
2
3