IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 898 of 2009(A)
1. K.A.HAROON RASHEED,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/09/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
R.P.No.898 OF 2009
------------------------
Dated this the 29th day of September, 2009.
O R D E R
Review is sought on the basis that Annexure-II judgment has
been issued without complying with the direction in Annexure-I
judgment. A reading of the Annexure-II judgment does not give any
indication in support of what the review petitioner submits. Even if
what is submitted is correct, it may either be a case to be
proceeded under the Contempt of Courts Act or by filing a writ
petition challenging the ultimate order which is to be passed. In
either of these cases review of the judgment is not warranted.
Review Petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/