High Court Kerala High Court

Mathai And Another vs State Of Kerala And Another on 18 August, 2010

Kerala High Court
Mathai And Another vs State Of Kerala And Another on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 749 of 2010()



1. MATHAI AND ANOTHER
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.T.K.KOSHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :18/08/2010

 O R D E R
          PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                   R.P.No. 749 OF 2010 IN
          C.M.Appln.1172/2010 in LAA No.766/2010
                      ------------------------

            Dated this the 18th day of August, 2010

                            O R D E R

Pius C.Kuriakose, J.

The Review Petition is allowed. The conditions imposed by

us in the matter of condoning the delay will stand modified to the

following extent only.

i). The cost payable to the Government is reduced to

Rs.1000/-.

ii). The Cost payable to the High Court Legal Services

Committee is reduced to Zero.

In all other respects, the order will stand confirmed. Time

for payment of costs will stand extended by one month from

today.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk