IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1333 of 2008(P)
1. STATE OF KERALA REP.BY CHIEF SECRETARY,
... Petitioner
2. THE SECRETARY, CULTURAL AFFAIRS
Vs
1. C.S.SAJI, OFFICE ASSISTANT, CENTRUE
... Respondent
2. THE REGISTRAR, CENTRE FOR HERITAGE
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.K.RAMAKUMAR (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/04/2009
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
R.P.No.1333/2008 in
W.P(C)No.16524/2005
-----------------------------------------
Dated this the 8th day of April, 2009
O R D E R
This is a petition to review the judgment. The judgment
was rendered only on the basis that there was no counter
affidavit. It is seen that the counter affidavit has since been filed
and the Government Pleader prays that the writ petition may be
heard on merits. Having heard counsel on both sides I am of the
view that the matter has to be considered on merits.
Accordingly the review petition is allowed. The judgment
dated 25-7-2008 in W.P.(C)No.16524/2005 is recalled. The
interim order dated 2-6-2005 will continue until the writ petition
is disposed of.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
R.P.No.1333/2008 in
W.P(C)No.16524/2005
———————————–
O R D E R
8th April, 2009