IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 593 of 2002(D)
1. STATE OF KERALA, REPRESENTED BY THE
... Petitioner
2. SPECIAL SECRETARY TO GOVERNMENT,
3. DIRECTOR OF SURVEY & LAND RECORDS,
Vs
1. P.UNNI, SUPERINTENDENT OF SURVEY &
... Respondent
2. HARIHARAN NAIR A., SUPERINTENDENT OF
3. T.K.KARUNAKARAN, SUPERINTENDENT OF
4. T.K.VIJAYACHANDRAN, SUPERINTENDENT
5. K.VASU, SUPERINTENDENT OF SURVEY & LAND
6. J.SUDHAKARAN, SUPERINTENDENT OF SURVEY
7. G.MADHAVAN PILLAI, SUPERINTENDENT OF
8. K.ABDUL SUKKUR, SUPERINTENDENT OF
9. B.SUDHAKARAN NAIR, SUPERINTENDENT OF
10. K.ASHTAMAN, SUPERINTENDENT OF SURVEY
11. P.GOPINATHAN UNNITHAN, SUPERINTENDENT
12. R.NARAYANAN POTTY, SUPERINTENDENT
For Petitioner :GOVERNMENT PLEADER
For Respondent :SMT.T.SHEELA DEVI
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice V.K.MOHANAN
Dated :21/08/2007
O R D E R
K.S.RADHAKRISHNAN & V.K.MOHANAN, JJ.
——————————————
R.P.No.593 of 2002 &
C.M.P.No.41434 of 2002 in
O.P.No.6126 of 2000
——————————————
Dated, this the 21st day of August, 2007
ORDER
Radhakrishnan, J.
Delay condoned.
2. This Court while disposing of the original petition has
specifically found that there is no reason to recover the amount
already paid. In the circumstances, the review petition lacks merit
and the same is dismissed.
K.S.RADHAKRISHNAN, JUDGE
V.K.MOHANAN, JUDGE
vns