High Court Kerala High Court

Smibil vs The Regional Transport Officer on 17 November, 2009

Kerala High Court
Smibil vs The Regional Transport Officer on 17 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1097 of 2009(K)


1. SMIBIL, S/O. KANIATH MANI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. V.D.VARGHESE, S/O. DEVASSY,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/11/2009

 O R D E R
                    C.K.ABDUL REHIM, J.

                    ------------------------------
                     R.P.No.1097 of 2009
                                 in
                   W.P.(C).No.30137 of 2004
                    ------------------------------

         Dated this the 17th day of November, 2009


                            O R D E R

————–

1. Heard counsel on both sides.

2. It is submitted that a civil suit is pending between the

petitioner in the Review Petition and the 2nd respondent, who is

the writ petitioner. Apprehension expressed in the Review

Petition is that observations contained in the Judgment may

prejudice decision in the civil suit.

3. It is made clear that none of the observations

contained in the judgment dt. 27.5.09 shall be reckoned for the

purpose of disposing the suit and the suit shall be disposed of

purely on merits untrammeled by any such observations.

C.K.ABDUL REHIM, JUDGE.

okb