High Court Kerala High Court

V.S.Alphonsa vs The District Executive Officer on 19 October, 2009

Kerala High Court
V.S.Alphonsa vs The District Executive Officer on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 985 of 2009(Y)


1. V.S.ALPHONSA,
                      ...  Petitioner

                        Vs



1. THE DISTRICT EXECUTIVE OFFICER,
                       ...       Respondent

2. GOVERNMENT OF KERALA,

3. THE DISTRICT COLLECTOR,ERNAKULAM.

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/10/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                       R.P. No. 985 of 2009
               .................................................
         Dated this the 19th day of October, 2009

                          J U D G M E N T

The petitioner seeks review of my judgment dated

12.9.2007 in W.P(C) No. 19102/07. The ground on which review

is sought is that the judgment was rendered without hearing the

counsel for the petitioner, who was absent on the date of

hearing. Even assuming that the petitioner has sufficient reason

to seek the review on the ground of absence of the counsel for

the petitioner on the date of hearing, I am not inclined to review

the same, since the judgment was rendered on merits and even

after hearing the counsel for the petitioner, I am not inclined to

take a different view. Accordingly, the review petition is

dismissed.

S. SIRI JAGAN, JUDGE
rhs