IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 39 of 2008()
1. JOSE, SON OF KOCHUVAREED,
... Petitioner
Vs
1. KUNJI PAULO, SON OF OUSEPH,
... Respondent
2. SHAJU, SON OF KUNHI PAULO,
For Petitioner :SRI.T.K.VENUGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/02/2008
O R D E R
PIUS.C.KURIAKOSE, J.
- - - - - - - - - - - - - - - - - - - - -
R.P.NO.39 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of February, 2008
ORDER
The main ground on which the petitioner seeks review is
that for conduct of smoke house, no Panchayat licence is
necessary. It is open to the petitioner to convince the trial court
of this aspect. I do not find any warrant for exercising this court’s
jurisdiction for review of its own orders which is very narrow.
Review Petition will stand dismissed. Learned Munisiff is directed
to finally dispose of the suit as already directed in the order dated
04/09/2007 by special listing the suit in the earliest available
special list for trial.
PIUS.C.KURIAKOSE
JUDGE
sv.