IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 253 of 2007(P)
1. KUNJU MOHAMMED, AGED 55 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER,
3. THE DISTRICT COLLECTOR,
4. THE DISTRICT SUPPLY OFFICER,
5. THE TALUK SUPPLY OFFICER,
6. E.K.ABDUL BASHEER, S/O. AHAMMEDKUTTY,
For Petitioner :SRI.K.VINOD CHANDRAN
For Respondent :SRI.R.SUDHISH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :15/03/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
R.P.No.253 OF 2007
-------------------------------------------
Dated this the 15th day of March, 2007
O R D E R
Heard. I do not find any ground to interfere with the
judgment sought to be reviewed except to the extent it tends to
interfere with the status quo that is obtained.
2. Having regard to the totality of the facts and circumstances
and having heard learned counsel for parties, in view of the
interim order dated 2.3.2007, it is directed that the proceedings
ordered as per the judgment sought to be reviewed will continue
and lead to its logical end. However, pending such consideration
and disposal, status quo as on today will prevail with regard to
the ration shop in question.
The review petition is disposed of with the above direction.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.