High Court Kerala High Court

The Changanassery Metal And … vs Sri.K.L.Joseph on 3 July, 2009

Kerala High Court
The Changanassery Metal And … vs Sri.K.L.Joseph on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 594 of 2007(L)


1. THE CHANGANASSERY METAL AND ALLIED
                      ...  Petitioner

                        Vs



1. SRI.K.L.JOSEPH, THE MANAGER, THE
                       ...       Respondent

2. PROJECT OFFICER, KERALA KHADI AND

                For Petitioner  :SRI.JOHN VARGHESE

                For Respondent  :SRI.RAJU ABRAHAM PULPARA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :03/07/2009

 O R D E R
                          KURIAN JOSEPH, J.
                ----------------------------------------------
           R.P.No.594/2007 in O.P. No.22797/2002
                ----------------------------------------------
                         Dated 3rd July, 2009.
                                O R D E R

This is a review petition at the instance of the

second respondent in the writ petition. The writ petition was

disposed of by judgment dated 21.3.2007, directing the

respondents to implement Ext.P7 direction issued by the District

Khadi and Village Industries Officer, Kottayam. In the said

proceedings, there is a direction to release the fixed deposit made

by one Smt.K.P.Rosamma, wife of the writ petitioner. It is

submitted that there is no such fixed deposit. However, this fact

was not brought to the notice of this court at the time when the

writ petition was disposed of. In view of such grave factual

position, it is only appropriate that the judgment is recalled and

the writ petition is heard afresh. Therefore, the Review Petition is

allowed and the judgment dated 21.3.2007 is recalled. Post the

writ petition for hearing as per roster.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-
R.P.No.594/2007 in O.P. No.22797/2002

———————————————-

O R D E R

Dated 3rd July, 2009.