IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 166 of 2007(P)
1. THE SECRETARY, MINISTRY FOR HEALTH
... Petitioner
2. THE DIRECTOR, CENTRAL COUNCIL FOR
3. ASSISTANT DIRECTOR IN CHARGE,
Vs
1. BABY THANNIKKAL, VICE PRESIDENT,
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent :SRI.T.C.ULAHANNAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :03/08/2009
O R D E R
K.BALAKRISHNAN NAIR, J.
````````````````````````````````````````````````````
R.P. No. 166 of 2007
in
W.P.(C) No. 3503 of 2004 P
````````````````````````````````````````````````````
Dated this the 3rd day of August, 2009
O R D E R
Heard. It is clarified that for valid reasons and also by
reason of change of circumstances, the review petitioners can
consider shifting of the Homeopathic Research Centre from
Moolamattom to Kottayam. In other words, the judgment need not
be understood as depriving the powers of the review petitioners to
consider the shifting of the Research Centre irrespective of the
change of circumstances. With this clarification, Review Petition
is closed.
Sd/-
(K.BALAKRISHNAN NAIR, JUDGE)
aks
// True Copy //
P.A. to Judge