IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 970 of 2008()
1. THE NEW INDIA ASSURANCE COMPANY LTD.,
... Petitioner
Vs
1. HYDROSE, AGED ABOUT 36 YEARS,
... Respondent
2. SREEJITH K., S/O.SREEDHARAN K.,
3. JAYAKUMAR, JAYAVILASAM,
For Petitioner :SRI.P.R.RAMACHANDRA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :29/10/2008
O R D E R
J.B. Koshy & P.N.Ravindran, JJ.
————————————–
R.P. No. 970 of 2008
in M.A.C.A.No.1380 of 2008
—————————————
Dated this the 29th day of October, 2008
Order
Koshy,J.
Conditions of the policy will govern the field and we see
no ground to review the judgment. A review petition cannot be
equated to an appeal or a petition for rehearing of the matter. The
review petition is dismissed.
J.B.Koshy
Judge
P.N.Ravindran
Judge
vaa
R.P.No./2008 in W.A.No./2007 2
J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.
————————————-
R.P. No.970/2008
in M.A.C.A.No. 1380/2008
————————————-
Order
Date:29th October,2008