Kerala High Court
M/S.Kerala State Construction vs M/S.N.J.Thomas & Co on 19 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 303 of 2007()
1. M/S.KERALA STATE CONSTRUCTION
... Petitioner
Vs
1. M/S.N.J.THOMAS & CO.,
... Respondent
For Petitioner :SRI.M.V.THAMBAN
For Respondent :SRI.K.L.VARGHESE
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/06/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
R.P.No.303 OF 2007
-------------------------------------------
Dated this the 19th day of June, 2007
O R D E R
The judgment sought to be reviewed does not, in any
manner, stand in the way of the Corporation from arriving at the
final amount which may be due, obviously taking into
consideration all amounts which, according to it, are due to it in
lieu of materials supplied by the department.
The Review Petition is disposed of in the above terms.
Sd/-
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.