Kerala High Court
K.K. Thulasi vs Kunji on 13 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1100 of 2006(J)
1. K.K. THULASI, W/O.C.J.CHANDRASEKHARAN,
... Petitioner
Vs
1. KUNJI, S/O. LATE K.P. KESAVAN,
... Respondent
2. K.K. PAPPU, S/O.LATE K.P.KESAVAN,
3. K.K.VINAYAN, S/O.LATE K.P.KESAVAN,
4. K.K. SOUDAMINI, D/O.LATE K.P.KESAVAN,
5. K.K.SANTHAKUMARI, D/O.LATE K.P. KESAVAN,
6. K.K. GEETHA, D/O.LATE K.P.KESAVAN,
7. K.K.VASANTHA, D/O.LATE K.P.KESAVAN
8. SARADHA, AGED 41 YEARS,
9. KUNJAN, AGED 58 YEARS,
10. THANKAMANY, AGED 49 YEARS,
11. LAZAR, S/O.PULIKKOTTIL KURIAKKU,
12. JOSE,
13. USHA, D/O.PORATHOORIL THOMAS AND
14. SHAMSHUDHEEN, S/O.MURIPPATH UMMAR HAJI,
For Petitioner :SRI.B.SAINU
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :13/12/2006
O R D E R
M.SASIDHARAN NAMBIAR, J.
------------------------------------------
R.P.NO.1100 OF 2006
in
W.P.C.NO.10595 OF 2006
-----------------------------------------
Dated this the 13 th day of December, 2006.
ORDER
This review petition is filed against judgment dated
14.11.06. The contention raised in the petition is on the merits
which has been held against petitioner. A review petition cannot
be equated with an appeal. I do not find any apparent error or
sufficient reason to review the judgment. Petition dismissed. In
the interest of justice the time fixed in the judgment is extended
by one month from today.
M.SASIDHARAN NAMBIAR,
JUDGE.
bkn