Kerala High Court
Krishnamma vs Sarath Chandran on 22 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 682 of 2009(O)
1. KRISHNAMMA,
... Petitioner
2. JAYAKRISHNAN,
3. ANJANA,
Vs
1. SARATH CHANDRAN,
... Respondent
For Petitioner :SRI.L.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :22/07/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-----------------------------------
R.P.No.682 of 2009
in
W.P.(C).No.7132 of 2009 - (O)
---------------------------------
Dated this the 22nd day of July, 2009
O R D E R
I am satisfied after hearing the learned for the petitioner,
there is a factual mistake in the judgment wherein it is stated
that the commission was taken out after framing of issues. It is
submitted that the commission was taken out before framing the
issues in the suit and only a mahazar and rough sketch had been
prepared. That being so, the judgment already passed is
recalled, and the case is posted for hearing on 30.7.2009.
The petition is allowed as above.
S.S.SATHEESACHANDRAN,
JUDGE.
bkn/-