Kerala High Court
N.Kanaka Bose vs The Principal Secretary To … on 19 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 887 of 2008(Y)
1. N.KANAKA BOSE, AGED 59 YEARS,
... Petitioner
Vs
1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
... Respondent
For Petitioner :SRI.V.V.RAJA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :19/08/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
R.P.NO.887 OF 2008
IN
W.P.(C)No.23099 OF 2008
----------------------------------------
Dated this the 19th day of August, 2008
ORDER
By this review petition, the petitioner seeks correction of the
last sentence in the judgment dated 31.7.2008. The last
sentence reads thus:
“The petitioner shall be afforded an opportunity of
being heard to petitioner and others concerned”.
Clearly, there is some grammatical mistake in the sentence.
Accordingly, that sentence would stand corrected as “The
petitioner and others concerned shall be afforded an opportunity of
being heard before passing orders on Ext.P1 appeal”.
S. SIRI JAGAN, JUDGE
Acd