IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 46 of 2009(V)
1. KERALA TAXTILE AND GARMENTS DEALERS
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. THE TEXTILE COMMISSIONER,
3. STATE OF KERALA, REPRESENTED BY
4. THE CONTROLLER OF LEGAL METROLOGY,
5. V-STAR CREATIONS PVT. LTD.,
6. K.VAIDYANATHAN, SENIOR MANAGER,
For Petitioner :SRI.K.JAJU BABU
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice M.N.KRISHNAN
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/08/2010
O R D E R
M.N. KRISHNAN & K.T. SANKARAN, JJ
--------------------------------------------------
R.P.No.46/09 and R.P.173/09
-------------------------------------------
Dated this the 13th day of August, 2010
O R D E R
K.T. SANKARAN,J
R.P.46/2009 is filed by the writ petitioner in O.P.No.1656/2003,
while R.P.No.173/2009 is filed by additional respondents 5 and 6 in
that writ petition.
2. Heard learned counsel for the review petitioners and the
learned Government Pleader.
3. In the review petitions, various grounds have been raised.
On a careful consideration of the grounds raised in the Review
Petition, it can be seen they are really in the realm of appeal. It is well
settled that a review petition cannot be entertained to rehear a case
or to reconsider matters which were already decided on merits. We
are of the view that the points raised by the Review Petitioners on the
questions of law were considered and decided in the judgment sought
to be reviewed. No grounds are made out to review the judgment.
Accordingly the review petitions are dismissed.
M.N. KRISHNAN, JUDGE.
K.T. SANKARAN, JUDGE.
Sou.