High Court Kerala High Court

Kesava Pillai vs State Of Kerala Represented By on 5 August, 2010

Kerala High Court
Kesava Pillai vs State Of Kerala Represented By on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 196 of 2002(C)


1. KESAVA PILLAI, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DISTRICT COLLECTOR, COLLECTORATE,

3. THE TAHASILDAR, TALUK OFFICE,

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/08/2010

 O R D E R
                       S. SIRI JAGAN, J.
                      ----------------------
                    R.P. No. 196 of 2002
                ------------------------------------
             Dated this the 5th day of August, 2010

                              ORDER

This review petition, filed as early as on 11.02.2002, is

coming for admission in 2010. From the grounds raised in the

review petition, I find that what the petitioner seeks is a

rehearing of the original petition itself, which is beyond the scope

of a review petition. I do not find any grounds to review the

judgment. Accordingly, this review petition is dismissed.

S. SIRI JAGAN, JUDGE.

ln