High Court Kerala High Court

N.K.Sathyabhama vs K.P.Rajaram on 17 January, 2007

Kerala High Court
N.K.Sathyabhama vs K.P.Rajaram on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 1146 of 2006(F)


1. N.K.SATHYABHAMA,
                      ...  Petitioner

                        Vs



1. K.P.RAJARAM, S/O.GOVINDAN,
                       ...       Respondent

2. K.P.HARIRAM, S/O.GOVINDAN,

3. NIRMALA MUKUNDAN,

4. VIMALA, D/O.GOVINDAN,

5. N.K.JANARDHANAN, (DIED),

6. N.K.SADASIVAN, S/O.N.K.SANKARAN,

7. N.K.SAVITHRI, D/O.N.K.SANKARAN,

8. NL.K.CHANDRAVALLI, D/O.N.K.SANKARAN,

9. N.K.BABY SAROJAM,

10. P.S.RADHA, D/O.LATE N.K.JANARDHANAN,

11. JYOTHI LAKSHMI, DO. LATE N.K.JANARDHANAN

12. SUBBALAKSHMI, D/O.LATE N.K.JANARDHANAN,

13. NAGALAKSHMI, D/O.LATE N.K.JANARDHANAN,

14. NGARAJAN, S/O.LATE N.K.JANARDHANAN,

15. RAJALAKSHMI, D/O.LATE N.K.JANARDHANAN,

                For Petitioner  :SRI.M.P.KRISHNAN NAIR

                For Respondent  :SRI.N.L.KRISHNAMOORTHY

The Hon'ble MR. Justice J.B.KOSHY

 Dated :17/01/2007

 O R D E R

J.B. KOSHY, J.

—————————-

C.M.Appl.No.1032 of 2006 and

R.P. No.1146 of 2006 in C.R.P. No. 1123 of 1996

—————————-

Dated this the 17th day of January, 2007

Order

The C.M. Application was filed to condone the

delay of 56 days and the R.P. was filed to review the order

dated 5.4.2006 in C.R.P.No.1123 of 1996. The order in the

C.R.P. was passed after hearing the petitioner. A review

petition cannot be equated to a rehearing of the matter or

an appeal proceedings. I see no ground to review the order

passed in the C.R.P. Further, the reasons stated for

condoning the delay are also not satisfactory. Therefore,

both the delay condonation petition as well as the review

petition are dismissed.

J.B.KOSHY

JUDGE

vaa

J.B. KOSHY, J.

————————–

C.M.Appl.No.1032 of 2006

and

R.P. No.1146 of 2006 in

C.R.P. No. 1123 of 1996

————————–

Order

Dated:17th January, 2007