High Court Kerala High Court

Sasi K.K. vs State Of Kerala Represented By The on 11 December, 2008

Kerala High Court
Sasi K.K. vs State Of Kerala Represented By The on 11 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1228 of 2008(N)


1. SASI K.K.,KOLLELIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.R.SUDHEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :11/12/2008

 O R D E R
                           THOMAS P. JOSEPH, J.
                          --------------------------------------
                              R.P.No.1228 of 2008
                                           in
                          W.P.(C) No.31006 of 2008 N
                          --------------------------------------
                 Dated this the 11th day of December, 2008.

                                       ORDER

Heard.

Since Writ Petition was dismissed on merit, there is no scope for review

on the ground that the order under challenge is not legal or correct. A review

cannot be a substitute for an appeal. Hence, this petition is dismissed.

THOMAS P.JOSEPH,
JUDGE.

cks