IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 475 of 2008()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. SPECIAL OFFICER (REVENUE),
Vs
1. METT-ROLLA STEELS LTD.,
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent :SRI.J.JULIAN XAVIER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :10/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
R.P. No.475 of 2008 in
W.A. No.693 of 2006
....................................................................
Dated this the 10th day of June, 2008.
ORDER
Ramachandran Nair, J.
It is seen that Writ Appeal was disposed of by this court based on
statement by counsel for the appellant that they don’t want to press the Writ
Appeal. However, the review petition is filed stating that no such
instruction was given to the counsel by the party to withdraw the Writ
Appeal or to get it dismissed as not pressed. Since the appellant namely,
KSEB is a statutory body which has through the affidavit and statement
filed by the Chairman of the Board contended that counsel made submission
in court without specific instruction from party, we allow the Review
Petition by recalling the judgment in Writ Appeal and restore the Writ
Appeal to file. However, since counsel for the respondent pressed for
immediate hearing of Writ Appeal, we direct the Registry to post Writ
Appeal No.693/2006 for hearing before the concerned court.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge