Kerala High Court
The Cochin Devaswom Board vs Sree Hanuman Kovil Public Trust on 21 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1046 of 2006(M)
1. THE COCHIN DEVASWOM BOARD,
... Petitioner
Vs
1. SREE HANUMAN KOVIL PUBLIC TRUST
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE TAHSILDAR, KANAYANNOOR TALUK,
4. THE CORPORATION OF COCHIN,
5. SRI.S. BALAN, SECRETARY,
6. THE ERNAKULAM KSHETHRA KSHEMA SAMITHI
7. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :21/12/2006
O R D E R
V.K.Bali,C.J. & M.Ramachandran,J.
----------------------------------------------
R.P.No.1046 of 2006 in
W.P.(C).No.12514 of 2006-M
-----------------------------------------------
Dated, this the 21st day of December, 2006
ORDER
V.K.Bali,C.J. (Oral)
Heard Sri.M.Ramesh Chander for the petitioner, Senior
Advocate Sri.T.P.Kelu Nambiar for the 1st respondent and
Sri.M.R.Sabu, Senior Government Pleader for respondents 2, 3
and 7.
2. We have only observed in the judgment sought to
be reviewed that Devaswom Board, in these proceedings, had not
claimed it to be the owner of the adjacent land in dispute. That
observation alone may not be enough to make this application for
review, as nothing adverse with regard to ownership has been
commented upon by us in the judgment sought to be reviewed.
Dismissed.
V.K.Bali
Chief Justice
M.Ramachandran
Judge
vku/-