High Court Kerala High Court

M.O. Varghese vs Joseph Jacob on 1 April, 2009

Kerala High Court
M.O. Varghese vs Joseph Jacob on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 137 of 2009(G)


1. M.O. VARGHESE, AGED 76 YEARS,
                      ...  Petitioner

                        Vs



1. JOSEPH JACOB, S/O. JACOB KURIAN,
                       ...       Respondent

2. ALLHABAD BANK, ERNAKULAM BRANCH,

3. THE AUTHORISED OFFICER,

                For Petitioner  :SRI.S.SUDHISH KUMAR

                For Respondent  :SRI.VIVEK VARGHESE P.J.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :01/04/2009

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

       R.P.137/2009 in W.P.(C).26948/2008-G

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 1st day of April, 2009.

                    O R D E R

Heard learned counsel for parties. The judgment

sought to be reviewed was issued without taking

note of the fact that the sale had concluded and

confirmed, though sale certificate is yet to be

registered. Under such circumstances, I deem it

appropriate to allow this review petition and re-

open the writ petition.

In the result, this review petition is allowed

recalling the judgment dt.9.1.2009. The writ

petition will stand listed for consideration on

merits, after mid-summer vacation.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/060409