IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 595 of 2008()
1. K.SREEDHARAN NMBOOTHIRI,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER, HINDU RELIGIOUS AND
3. DEPUTY COMMISSIONER, HINDU RELIGIOUS AND
4. THE MANGER,PERALASSERRY SREE
5. K.E. PARAMESWARAN THANGAL, TRUSTEE,
6. KUNNATHU APPUKUTTAN PODUVAL,TRUSTEE,
7. MANNATTU ILLATHU KRISHNN THANGAL,
For Petitioner :DR.K.P.KYLASANATHA PILLAY
For Respondent :SRI.P.K.SURESH KUMAR
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :08/08/2008
O R D E R
P.R.RAMAN & V.K.MOHANAN,JJ.
-------------------------------
R.P.NO.595 OF 2008 IN
W.P.(C).No.4881 OF 2004
--------------------------------
Dated this the 8th day of August,2008
ORDER
Raman,J.
Heard.
This is a petition seeking review of the judgment in W.P.(C).
No.4881/2004. We do not find any error apparent on the face of
the record and no grounds are made out for review of the judgment.
Hence, the review petition is liable to be dismissed. We do so.
2. In the course of the argument the learned counsel for the
petitioner submitted that pursuant to the order passed by the
Commissioner, an apology was tendered before the Board of
Trustees; but the Board of Trustees did not accept the apology and
grant any relief. In the light of the order passed by the
Commissioner, the petitioner made a representation Ext.P33 before
the Government. We make it clear that the dismissal of the writ
-2-
R.P.No.595/2008
petition and the review petition will not stand in the way of the
Government considering the said representation merits.
P.R.RAMAN,
Judge.
V.K.MOHANAN,
Judge.
kcv.