High Court Kerala High Court

The Travancore Devaswom Board vs U.N.Thampy Kuzhyparambil House on 23 November, 2010

Kerala High Court
The Travancore Devaswom Board vs U.N.Thampy Kuzhyparambil House on 23 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 536 of 2010()


1. THE TRAVANCORE DEVASWOM BOARD,
                      ...  Petitioner
2. THE DEVASWOM COMMISSIONR, TRAVANCORE

                        Vs



1. U.N.THAMPY KUZHYPARAMBIL HOUSE,
                       ...       Respondent

2. THE ADMINISTRATIVE OFFICER,ETTUMANNUR

                For Petitioner  :SRI.P.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :23/11/2010

 O R D E R
          PIUS C.KURIAKOSE & P.S.GOPINATHAN, JJ.
                     ------------------------
                    R.P.No. 536 OF 2010 in
                     W.P.(C) NO.12391 OF 2010
                     ------------------------


          Dated this the 23rd day of November, 2010


                           O R D E R

Pius C.Kuriakose, J.

We have heard Sri.P.G. Sri.Parameshwara Panicker, learned

senior counsel for the review petitioners and also Sri.

S.Krishnamoorthy, learned counsel for the respondents in the

review petition.

2. Having regard to the submissions, we are convinced

that the impugned judgment closing the writ petition came to be

passed even before the learned senior counsel for the petitioners

could appraise this court of the whole of the facts pertaining to

Ext.P1. We also notice that I.A. No.1222/2010 seeking

modification of Ext.P1 is pending. For both these reasons, we

are inclined to recall the judgment. Hence, we recall the

judgment allowing the review petition.

Post the writ petition before the Bench dealing with

R.P.No.536/2010 2

Devaswom matters along with connected matters.

PIUS C.KURIAKOSE,JUDGE

P.S.GOPINATHAN, JUDGE
dpk