Kerala High Court
M.T.Radhakrishnan vs Bhavani Amma on 13 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1113 of 2008()
1. M.T.RADHAKRISHNAN, MELEKONATHU ALIAS
... Petitioner
Vs
1. BHAVANI AMMA, PATHALIL VEEDU,
... Respondent
2. RAMACHANDRAN, LAKSHAM VEEDU,
3. RAMACHANDRAN NAIR, AISWARYA TC 19/2125
4. BRANCH MANAGER, NATIONAL INSURANCE
5. RAJASREE, NOW RESIDING AT M.D.OFFICE
6. KRISHNA RAJ, NOW RESIDING AT
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/11/2008
O R D E R
M.N. KRISHNAN, J
-----------------------
R.P.No. 1113 OF 2008
---------------------------------
Dated this the 13th day of November, 2008
ORDER
This is an application for reviewing the Judgment in M.A.C.A.
951/2008 dated 11.06.2008. The learned counsel for the review
petitioner submits that their contentions in this case had already
been decided in an earlier M.F.A. 1196/08 which was an appeal filed
by respondents 4 and 5. In the light of that decision, it is submitted
that there is no much merit in the review application.
Therefore Review Petition lacks merit and dismissed.
M.N. KRISHNAN,JUDGE
vkm