High Court Kerala High Court

K. Chandrasekharan Nair vs Surendra Pillai on 30 September, 2008

Kerala High Court
K. Chandrasekharan Nair vs Surendra Pillai on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 949 of 2008()


1. K. CHANDRASEKHARAN NAIR,
                      ...  Petitioner

                        Vs



1. SURENDRA PILLAI,
                       ...       Respondent

2. RADHAKRISHNA PILLAI,

3. TALUK LAND BOARD,

4. THE STATE OF KERALA,

5. TAHSILDAR, KOTTARAKKARA.

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :30/09/2008

 O R D E R
                      PIUS.C.KURIAKOSE,J.
                       ------------------------
          C.M.APPLN.830/2008 & R.P. NO.949/2008
                     IN C.R.P.No. 1572/1995
                       ------------------------
          Dated this the    30th day of September, 2008

                             O R D E R

I do not find any valid grounds made out by the petitioner

for condoning the inordinate delay, which has been caused in the

matter of filing the review petition. Moreover, it is brought to my

notice by Sri.K.K.John that R.P. No.947/2008 filed by the third

respondent in C.R.P. No.48/1997, a case which was disposed of

along with C.R.P. NO.1572/1995, the present case was

dismissed. A copy of the order in the R.P. No.947/2008 is

placed before me. The impugned common order has thus

attained finality, having been reiterated twice by this court. I do

not find any infirmity about my order warranting invocation of the

jurisdiction for review.

The I.A. as well as R.P. fails and they will stand dismissed.

(PIUS.C.KURIAKOSE,JUDGE)
dpk