IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 696 of 2008(I)
1. SUMITH, S/O. S.V. MOHAN,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. THE TAHSILDAR, MUKUNDAPURAM TALUK,
3. THE REVENUE DIVISIONAL OFFICER,
4. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/07/2008
O R D E R
ANTONY DOMINIC, J
-------------------------------------------------------------
R.P.No.696/2008
--------------------------------------------------------------
Dated this the 22nd day of July, 2008
O R D E R
Counsel submits that, it is on account of a mistake of
fact that the counsel made the submission that the writ
petition had become infructuous and on that ground, the
review is sought for.
From the statement made, I am satisfied that the
grievance of the writ petitioner highlighted in the writ
petition is still surviving. Therefore, it is obviously a
mistake on the part of the counsel in submitting that the
writ petition had become infructuous. In view of this
apparent mistake the review is allowed and the judgment is
recalled.
Writ Petition shall be posted for hearing.
ANTONY DOMINIC
JUDGE
2
vi.