High Court Kerala High Court

K.Viswanathan Thambi vs Mr. G.Thomas on 27 February, 2008

Kerala High Court
K.Viswanathan Thambi vs Mr. G.Thomas on 27 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 65 of 2008(S)


1. K.VISWANATHAN THAMBI, S/O. C.V.KRISHNA
                      ...  Petitioner

                        Vs



1. MR. G.THOMAS, S/O. GEORGE, AGED 54,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.N.UNNIKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/02/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                      R.P.No.65 OF 2008
                                  IN
                   C.O.C. NO.1358 OF 2007
              ----------------------------------------
              Dated this the 27th day of February, 2008

                              ORDER

This review petition is filed by the petitioner, who is the

petitioner in the contempt case, on the ground that on the date

when the order in the contempt case was passed, the petitioner

could not be present for hearing and therefore he could not

present the correct facts of the case before this Court.

Consequently, the judgment happened to be passed based on the

submission made by the counsel for the respondent. The

petitioner now submits that since the submission made by the

counsel for the respondent was not correct, the judgment may be

reviewed and the contempt case may be re-heard.

2. The learned counsel for the respondent stoutly

opposes the same. According to him, no review petition would lie

in a contempt case.

3. I am of opinion that whether it is a contempt case or a

petition under Article 226 of the Constitution of India in

R.P. No.65/2008 2

appropriate cases, a review petition would certainly lie in this

case. When the judgment was passed, the counsel for the

petitioner was not present. Further on that date his name was

also not shown in the cause list. Therefore the justice

demands that he should be given an opportunity to controvert

the contentions raised by the respondent. Accordingly, the

review petition is allowed. The judgment dated 3.12.2007 in

C.O.C. No.1358/2007 is recalled and the contempt case is

posted for hearing after two weeks.

S. SIRI JAGAN, JUDGE

Acd

R.P. No.65/2008 3