High Court Kerala High Court

Sunil Kumar T. vs State Of Kerala on 4 February, 2010

Kerala High Court
Sunil Kumar T. vs State Of Kerala on 4 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1178 of 2009()


1. SUNIL KUMAR T., S/O. T.MADHAVAN,
                      ...  Petitioner

                        Vs



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

2. MANAGING DIRECTOR,

3. STUDIO MANAGER,

                For Petitioner  :SMT.K.V.BHADRA KUMARI

                For Respondent  :SRI.P.GOPALAKRISHNAN NAIR

The Hon'ble the Acting Chief Justice MR.KURIAN JOSEPH

 Dated :04/02/2010

 O R D E R
                     Kurian Joseph, Ag.CJ.
                  - - - - - - - - - - - - - - - - - - - -
                       R.P.No. 1178 OF 2009
                                    IN
                    W.P.(C) No. 28901 OF 2005
              - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 4th day of February, 2010

                              O R D E R

Delay in filing the Review Petition is condoned.

2. This is a review petition at the instance of the

petitioner. The writ petition was filed challenging Ext.P7 order

passed by the Government. Government declined the request

of the petitioner for subsidy. The writ petition was disposed of

with liberty to the petitioner to move the 1st respondent in case

he had any subsisting grievance. But it is seen that the 1st

respondent has already taken a stand turning down the request

of the petitioner and hence the matter will have to be heard on

merits. Therefore, the Review Petition is allowed. The

judgment dated 25.07.08 is recalled.

Post the Writ Petition for hearing on 15.02.10.

Kurian Joseph,
Acting Chief Justice.

ttb

WA No.
-:2:-