High Court Kerala High Court

P.T.Jose vs Jose Chembery on 23 January, 2007

Kerala High Court
P.T.Jose vs Jose Chembery on 23 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 925 of 2006(S)


1. P.T.JOSE,
                      ...  Petitioner

                        Vs



1. JOSE CHEMBERY, S/O. DEVASSIA,
                       ...       Respondent

2. THE KANNUR MUNICIPALITY, REPRESENTED BY

3. THE STATE OF KERALA, REPRESENTED BY

4. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.C.IYPE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :23/01/2007

 O R D E R
                    (V.K.BALI, C.J &  M.RAMACHANDRAN, J)

         ----------------------------------------------------------------

                           R.P.No. 925 of 2006

                                        in

                       W.P.(C).No.24213 of 2006

         -----------------------------------------------------------------

             Dated this the 23rd day of January, 2007


                                  O R D E R

Ramachandran, J:

Review Petition is filed at the instance of the 4th

respondent. The writ petition filed by the petitioner/Ist

respondent herein [W.P.(C).No.24213 of 2006] had come up

for admission on 13-09-2006, and taking notice of the

submissions made on behalf of the Government, it had been

disposed of with a direction to the District Collector, Kannur

to take up and dispose of Ext.P4 representation, filed at the

instance of the petitioner in the writ petition, in the light of

Ext.P6 report filed by the Tahsildar. According to the

petitioner herein, Ext.P4 had been listed for hearing on a

number of days, but as the complainant was not present, the

hearing had been completed and the District Collector had

addressed the Government as regards the follow up actions

that are to be taken. According to the petitioner, the

directions in the judgment came to their notice only when

there was a fresh notice issued at the instance of the

[RP No.925 of 2006] -2-

District Collector on the same subject (Annexure-7), and as

this might not have been encouraged, the application for

review of the judgment had been necessitated to be filed.

2. Notice had been issued in respect of the Review

Petition and we had heard the parties. In the meanwhile, the

petitioner had filed another writ petition as W.P.(C).No.451 of

2007 as well. It had been suggested that the two writ

petitions could be taken up and disposed of together.

3. As the directions had been issued by us without

being apprised of the full facts, and this was done without

notice to the affected party (4th respondent), we find that a

prima facie case had been made out for reviewing the

judgment.

The Review Petition is allowed and the judgment dated

13-09-2006 in W.P.(C).No.24213 of 2006 is recalled and set

aside.

V.K.BALI

(CHIEF JUSTICE)

M.RAMACHANDRAN

(JUDGE)

mks/