High Court Kerala High Court

K. Pocker vs The Kerala State Financial on 4 March, 2009

Kerala High Court
K. Pocker vs The Kerala State Financial on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 189 of 2009(E)


1. K. POCKER, S/O. KUNHIKUTTY ALI HAJI,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE FINANCIAL
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. M.K. KARTHIKEYAN,

4. SHRI. P.K. RADHAKRISHNAN,

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/03/2009

 O R D E R
                               V.GIRI, J.
             -------------------------
                       R.P.No.189 of 2009
                 in W.P.(C).No.34691 of 2004
             -------------------------
                  Dated this the 4th day of March, 2009.


                              O R D E R

I do not find any grounds to review the judgment by which

the writ petition was allowed at the instance of the petitioner

himself.

2. Mr.P.B.Krishnan, learned counsel for the review

petitioner points out that the respondents have understood the

judgment in such a manner that the judgment has not resulted in

any benefit derived by the petitioner as such. This is possibly

resultant upon a wrong understanding of the judgment. I do not

think that these are matters which will afford any justification for

review of the judgment.

In the circumstances, the review petition is dismissed; but

without prejudice to the right of the petitioner to take appropriate

action challenging Annexure A or institute other proceedings as is

deemed fit and advised.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge