IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 482 of 2010(O)
1. K.CHASKARAN, KEKHA BHAVAN,
... Petitioner
Vs
1. SAM VARGHESE, NADAVALLIL,
... Respondent
2. MARIYAMMA SAM,
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :09/06/2010
O R D E R
P.BHAVADASAN, J.
-------------------------
R.P No.482 of 2010
in
W.P (C) No.37756 of 2009
--------------------------
Dated this the 9th June, 2010
O R D E R
This is a petition to review the judgment dated
6.4.2010 in W.P (C) No.37756 of 2009.
2. Petitioner before this court had offered to pay
the balance decree debt in monthly instalments. However,
in the operative portion of the judgment of this Court, it
was mentioned as Rs.5,000/- instead of Rs.10,000/- as
monthly instalments due to inadvertent error on the part
of this Court. Accordingly, this petition is allowed and
Rs.5000/- in the operative portion will be read as
Rs.10,000/-.
P.BHAVADASAN, JUDGE
ma
R.S.A No.365 of 2010
2
R.S.A No.365 of 2010
3