Kerala High Court
Kerala State Electricity Board vs T.Ramachandran on 17 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 260 of 2009()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. THE EXECUTIVE ENGINEER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
Vs
1. T.RAMACHANDRAN, PROPRIETOR,
... Respondent
2. PRABHA RAMACHANDRAN,
3. SANTHOSH RAMACHANDRAN,
4. MRS.GEETHA ARUN,
5. SUDHIR RAMACHANDRAN,
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/03/2009
O R D E R
S. SIRI JAGAN, J.
————————————
R.P.NO.260 OF 2009
IN
O.P.No.12854 OF 2001
—————————————-
Dated this the 17th day of March, 2009
ORDER
The issue now raised in the review petition is not one arising
out of the judgment in the original petition. Therefore, I am not
inclined to consider the same. Accordingly, the Review Petition is
dismissed.
S. SIRI JAGAN, JUDGE
Acd