High Court Kerala High Court

P.K.Anoop Kumar vs Secretary on 18 February, 2009

Kerala High Court
P.K.Anoop Kumar vs Secretary on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 294 of 2009()


1. P.K.ANOOP KUMAR, S/O.KARUNAKARAN MASTER,
                      ...  Petitioner
2. P.K.NAVIN, S/O.KARUNAKARAN MASTER,

                        Vs



1. SECRETARY, AGRICULTURE
                       ...       Respondent

2. SECRETARY, LOCAL ADMINISTRATION

3. DIRECTOR OF PANCHAYATHS,

4. THE SECRETARY TO DAIRY DEVELOPMENT,

5. PALLIKUNNU GRAMA PANCHAYATH,

                For Petitioner  :SRI.V.RAJAGOPAL

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :18/02/2009

 O R D E R
                    J.B.KOSHY, Ag.C.J. & V.GIRI, J.
                       --------------------------------------
                          W.A.No.294 of 2009
                       -------------------------------------
                      Dated 18th February, 2009

                                JUDGMENT

Koshy, Ag.C.J.

In the impugned judgment, it is stated as follows:

“Learned counsel for the petitioners submitted
that now the petitioners are willing to abide by
the conditions provided in Ext.P7 and accordingly
they may be allowed registration with the
Department as permitted by the circular, in
accordance with law.”

It is submitted by the learned counsel for the appellants that no such

submissions were made. If that be so, remedy of the appellants is to

file a review petition and not an appeal. Therefore, this appeal is

dismissed.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

tks