IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 398 of 2009()
1. THE DIRECTOR OF URBAN AFFAIRS,
... Petitioner
Vs
1. PONNAMMA,W/O. P.N.VALSAN,
... Respondent
2. SECRETARY, CORPORATION OF COCHIN,KOLLAM.
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/06/2009
O R D E R
KURIAN JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
--------------------------------------------
R.P.No.398 of 2009 in W.A. No.410 of 2007
----------------------------------------------
Dated 17th June, 2009.
O R D E R
Kurian Joseph, J.
Review petitioner is the appellant. The appeal was
disposed of by a common judgment dated 20.2.2007 in
W.A.343/2007 and connected cases. As a matter of fact, and it is
not in dispute also, the subject matter of the present appeal had
nothing to do with the common judgment. The same was
included in the common judgment only due to an inadvertent
mistake. Therefore, we allow the review petition and recall the
judgment in W.A.410 of 2007.
KURIAN JOSEPH, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
tgs
KURIAN JOSEPH &
T.R.RAMACHANDRAN NAIR, JJ.
———————————————-
R.P.No.398 of 2009 in W.A. No.410 of 2007
———————————————-
O R D E R
Dated 17th June, 2009.