IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 800 of 2007()
1. PEEDIKAKANDI MURALI,
... Petitioner
Vs
1. EDAVALATH KAITHAL KUNHABDULLA,
... Respondent
For Petitioner :SRI.PHILIP ANTONY CHACKO
For Respondent :SRI.BINDU SASTHAMANGALAM
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :06/09/2007
O R D E R
J.B. KOSHY & K.P.BALACHANDRAN, JJ.
————————————–
R.P. No. 800/2007 in C.R.P.No.184/2002
————————————–
Dated this the 6th day of September, 2007
Order
Koshy,J.
This petition for review is filed for producing
additional documents. All the documents produced except
Annexure R 18 to 22 were documents available prior to the
passing of the order. Those are letters sent by the
petitioner to the Corporation and their replies. That
will not, in any way, affect the merits of the case.
Further, the Apex Court decision cited by the petitioner
was already considered by this Court in paragraph 8 of
the judgment under review. A review petition cannot be
equated to a petition for re-hearing of the matter or an
appeal proceedings or as a revision proceedings. All the
points urged by the petitioner was considered. There is
no merit in the review petitioner and it is dismissed.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
vaa
M.F.A..No. 2
J.B. KOSHY AND
K.P.BALACHANDRAN,JJ.
————————–
R.P.No.800/2007 in in
C.R.P.No.184/2002
————————–
Order
Dated:6th September, 2007