IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1372 of 2008(A)
1. SANTHA, D/O.LATE SANKARA RAMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY CHIEF
... Respondent
2. REVENUE DIVISIONAL OFFICER, CHENGANNUR.
3. DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :01/04/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
R.P.No.1372 OF 2008
-------------------------------------------
Dated this the 1st day of April, 2009
O R D E R
Heard counsel for parties.
The institution of this review petition on 16.12.2008
essentially discloses that apparently no action has followed to
elevate the petitioner’s complaints regarding the failure to
provide alternate site. The judgment sought to be reviewed was
issued on 3.7.2006 on the premise that what is stated in para 9
of the counter affidavit dated 23.6.2006 filed in the writ petition
would be carried to its logical end. It appears that nothing has
been done. The petitioner is seeking review of the judgment.
This review petition is accordingly allowed. W.P(C).9039/06 will
be taken up for consideration.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.3/4.