Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.J. Mathews vs Mr.Rajeev Vidyadharan@ Rajeev Anchal
2025 Latest Caselaw 1083 Ker

Citation : 2025 Latest Caselaw 1083 Ker
Judgement Date : 17 July, 2025

Kerala High Court

P.J. Mathews vs Mr.Rajeev Vidyadharan@ Rajeev Anchal on 17 July, 2025

RP No.822 of 2025

                                     1
                                                       2025:KER:52660
                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

        THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                     &

              THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

     THURSDAY, THE 17TH DAY OF JULY 2025 / 26TH ASHADHA, 1947

                          RP NO. 822 OF 2025

        AGAINST THE ORDER/JUDGMENT DATED 09.06.2025 IN WA NO.1224 OF

2025 OF HIGH COURT OF KERALA

REVIEW PETITIONERS:

            P.J. MATHEWS
            AGED 70 YEARS
            S/O VALIYAVEETTIL IDICHANDY JACOB, RESIDING AT
            NEDUMCHIRA, THOTTATHIL, ADICHANALLOOR, KOLLAM, KERALA,
            INDIA, PIN - 691573


            BY ADVS.
            SHRI.BIJOY P. PULIPRA
            SMT.NITHYA SUMAM DAS
            SMT.KESIYA BIJU
            SMT.VARSHA VIJAY MENON
            SHRI.R.S.ANANDAN
            SHRI.M.VAIBHAV NATH
            SHRI.KARTHIK K.S.
            SHRI.SREEJITH V.
            SMT.NIMIYA FEROZ




RESPONDENT/S:

    1       MR.RAJEEV VIDYADHARAN@ RAJEEV ANCHAL
            AGED 63 YEARS
            GURUCHANDRIKA, SNEHAPURAM, SANTHIGIRI.P.O., KOLIYAKODE
            VILLAGE, KEEZTHONNAKKAL, THIRUVANANTHAPURAM, KERALA,,
            PIN - 695589

    2       PADMAJAN RAJEEV
 RP No.822 of 2025

                                2
                                                    2025:KER:52660
          AGED 63 YEARS
          12/600 (18/799), GURUCHANDRIKA,SANTHIGIRI.P.O.,
          POTHENCODE, THIRUVANANTHAPURAM, KERALA, REPRESENTED BY
          HIS POWER OF ATTORNEY HOLDER PADMAM RAJEEV, PIN -
          695589

    3     GARGI RAJEEV
          AGED 40 YEARS
          AGED 40 YEARS GARGI RAJEEV 12/600 (18/799),
          GURUCHANDRIKA, SANTHIGIRI.P.O., POTHENCODE,
          THIRUVANANTHAPURAM, KERALA., PIN - 695589

    4     PADMAM MAVILAVEEDU SAHADEVAN @ SHAJI RAJEEV
          AGED 55 YEARS
          12/600 (18/799), GURUCHANDRIKA, SANTHIGIRI.P.O.
          POTHENCODE, THIRUVANANTHAPURAM, KERALA, PIN - 695589

    5     M/S.GURUCHANDRIKA BUILDERS & PROPERTY (P) LTD
          M/S.GURUCHANDRIKA BUILDERS & PROPERTY (P) LTD.,
          CIN:U70101KL2010PTC02683, REPRESENTED BY ITS MANAGING
          DIRECTOR, MR.RAJEEV VIDYADHARAN ALIAS RAJEEV ANCHAL,
          HAVING ITS REGISTERED OFFICE AT JATAYU EARTH'S CENTER,
          CHADAYAMANGALAM, KOLLAM DISTRICT, KERALA, PIN - 691534

    6     JATAYUPARA ADVENTURE TOURISM (P) LTD
          CIN:U74999KL2017PTC051110, ANUGRAHAM, T.C.15/601, PLOT
          NO.51, UDARASIROMANI ROAD, VELLAYAMBALAM,
          THIRUVANANTHAPURAM, KERALA, REPRESENTED BY ITS MANAGING
          DIRECTOR, RAJEEV VIDYADHARAN @ RAJEEV ANCHAL, PIN -
          695010

    7     UNIQUE CAVES (P) LTD
          UNIQUE CAVES (P) LTD., CIN:U63040KL2012PTC030706,
          JATAYU EARTH'S CENTER, CHADAYAMANGALAM, KOLLAM
          DISTRICT, KERALA REPRESENTED BY ITS MANAGING DIRECTOR,
          RAJEEV VIDYADHARAN @ RAJEEV ANCHAL, PIN - 691534

    8     THE NATIONAL COMPANY LAW TRIBUNAL
          KOCHI BENCH, THROUGH ITS REGISTRAR, COMPANY LAW BHAVAN,
          BMC ROAD, THRIKKAKARA P.O., KAKKANAD, KOCHI, PIN -
          682021

    9     DAVIDSON VATTUPPARAMPIL GEORGE
          DAVIDSON VATTUPPARAMPIL GEORGE VATTUPPARAMPIL HOUSE,
          MAMMOODU.P.O., CHANGANASSERY, KOTTAYAM, KERALA, PIN -
          686553

    10    PANICKER PRAVEEN RAJ GOPI
          PANICKER PRAVEEN RAJ GOPI 7A, ROYAL HEIGHTS, OPPOSITE
 RP No.822 of 2025

                                3
                                                    2025:KER:52660
          N.S.S COLLEGE, NF GATE ROAD, TRIPUNITHRA, ERNAKULAM,
          KERALA, PIN - 682301

    11    JAYALAL BALARAJAN
          KURATHATHUSSERIL HOUSE, PATHIYOOR.P.O BHAGAVATHIPADI,
          ALAPPUZHA, KERALA, PIN - 690552

    12    DENNIS LAVIN NORONHA
          B-5, MARVE QUEEN-1, 1ST FLOOR, KHARODI, NEAR JURASSIC
          PARK RESTAURANT, MARVE ROAD, MALAD WEST, MUMBAI, PIN -
          400095

    13    JONES MATHEWS
          NEDUMCHIRA THOTTATHIL, ADICHANALLOOR.P.O., KOLLAM, PIN
          - 691573

    14    JUANITA JOSEPH THODUPARAMBIL
          7/11, ASSISI NAGAR, P.L.LOKHANDE MARG, CHEMBUR, MUMBAI,
          PIN - 400043

    15    LALKUMAR SOMARAJAN
          APD NO.5A, CORDIAL CASILDA, KOCHULLOOR, MEDICAL
          COLLEGE.P.O., ULLOOR, KERALA, PIN - 695011

    16    JATAYUPARA TOURISM (P) LTD.
          CIN:U63040KL2014PTC037707, JATAYU EARTH'S CENTER JATAYU
          JUNCTION, CHADAYAMANGALAM, KOLLAM, KERALA, REPRESENTED
          BY ITS DIRECTOR, MR. VASU JAYAPRAKASH, PIN - 691534

    17    JATAYU SCULPTURE & MUSEUM PRIVATE LIMITED
          CIN:U63040KL2014PTC037707, JATAYU EARTH'S CENTER JATAYU
          JUNCTION, CHADAYAMANGALAM, KOLLAM, KERALA, REPRESENTED
          BY ITS DIRECTOR, MR. VASU JAYAPRAKASH, PIN - 691534

    18    JATAYU SCULPTURE & MUSEUM PRIVATE LIMITED
          U63040KL2014PTC035795, HAVING ITS REGISTERED OFFICE AT
          JATAYU EARTH'S CENTER, CHADAYAMANGALAM, KOLLAM
          DISTRICT, KERALA . REPRESENTED BY ITS DIRECTOR, MS USHA
          B PILLAI, PIN - 691534

    19    P.R.NARAYANAN NAIR
          GOKULAM A-18, TENNIS CLUB ENCLAVE, KOWDIAR,
          THIRUVANANTHAPURAM, PIN - 695003

    20    THE STATE OF KERALA
          REPRESENTED BY THE, CHIEF SECRETARY ,GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

    21    DIRECTOR, ECO-TOURISM DEPARTMENT OF TOURISM
 RP No.822 of 2025

                                4
                                                    2025:KER:52660
          GOVERNMENT OF KERALA, PARK VIEW, THIRUVANNATHAPURAM,
          KERALA, PIN - 695033

    22    PRINCE RAVI
          CHARTERED ACCOUNTANT, GSPU & ASSOCIATES, T.C12/1443(2),
          FIRST FLOOR, SYAM SCION, PMG-LAW COLLEGE ROAD, VIKAS
          BHAVAN.P.O., THIRUVANANTHAPURAM,, PIN - 695033

    23    SAJEE P.NAIR
          SREESANKARAM, FIRST FLOOR, KRA 74 OPP.
          KAITHAMUKKU.P.O., ATHANILANE, THIRUVANANTHAPURAM,
          KERALA, PIN - 695024

    24    RAJEEV BHASKARAN
          THULASI BHAVAN, CHADAYAMANGALAM, KOLLAM, KERALA, PIN -
          691534

    25    KRISHNAN KOODACHERI
          SREE KRISHNA HOUSE, CHERUSSERI NAGAR, PALLIKULAM,
          CHIRAKKAL.P.O., KANNUR, PIN - 670001

    26    VASU JAYAPRAKASH
          ARIYANNOOR HOUSE, KAITHA SOUTH, KANNAMANGALAM,
          CHETTIKULANGARA, MAVELIKKARA, ALAPPUZHA KERALA, PIN -
          690106

    27    AJIT KUMAR BALARAMAN
          4B 29 UNITY APARTMENT, BAF HIRA NAGAR, KHARODI MARVE
          ROAD, NEAR FIRE STATION, MALAD(WEST), MUMBAI M.H,, PIN
          - 400095

    28    AJAY BALARAMAN
          4B 29 UNITY APARTMENT, BAF HIRA NAGAR, KHARODI MARVE
          ROAD, NEAR FIRE STATION, MALAD(WEST), MUMBAI M.H, PIN -
          400095

    29    HARIDAS KRISHNANKUTTY
          RARATH HOUSE PERUVEMBA.P.O., PALAKKAD, KERALA, INDIA,,
          PIN - 678531

    30    MATHEW PANDAKASALAIL
          PANDAKASALA,KAMPAMKODU VAYAKKAL.P.O., VALAKAM, KOLLAM -
          , KERALA, INDIA, PIN - 691532

    31    C. MOHANAN PILLAI
          S/O K. CHANDRASEKHARAN PILLAI, KRISHNA PRIYA,
          PODIYATTUVILA.P.O., VALAKOM, KOLLAM, PIN - 691532

    32    SHRI M.R BHAT ICLS
 RP No.822 of 2025

                                   5
                                                      2025:KER:52660
            HOUSE NO. 1-4, 65/3 STREET NO. 8 LANE, ADJACENT TO MORE
            SUPERMARKET, HABSIGUDA, TELANGANA,, PIN - 500007

    33      SHRI. SHAWN JEFF CHRISTOPHER
            JVR & ASSOCIATES, CHARTERED ACCOUNTANTS WARRIOM ROAD
            OPPOSITE ST.GEORGE CHURCH, PALLIMUKKU, KOCHI, KERALA,
            PIN - 682016


            BY ADVS.
            SRI.SIDHARTH A.MENON
            SHRI.V.AJAKUMAR
            SMT.VINITHA S.T.
            SMT.SANDRA ANN T. JOSEPH



     THIS   REVIEW   PETITION   HAVING   COME   UP   FOR   ADMISSION   ON
10.07.2025, THE COURT ON 17.07.2025 DELIVERED THE FOLLOWING:
 RP No.822 of 2025

                                       6
                                                               2025:KER:52660
                                    ORDER

Sushrut Arvind Dharmadhikari, J.

Heard on the question of admission.

2. The present Review Petition has been filed under Order

XLVII Rule 1 read with Section 114 of the CPC, 1908 seeking review of

the judgment dated 09.06.2025 passed in WA No.1224/2025 whereby

Writ Appeal was disposed of upholding the judgment passed by the

learned Single Judge and directions were issued to avail alternative

remedy of appeal under Section 421 of the Companies Act, 2013. The

Review Petitioner is respondent No.10 in the WA and in the Writ Petition

as well. The learned counsel for the petitioner submitted that the

petitioner is aggrieved by the directions/liberty contained in paragraph

10 of the impugned judgment which states as follows:

"In the circumstances, without entering into the merits of the case, the appellants are granted liberty to approach the NCLAT in appeal within a period of 15 days from today. If the appellants approach the Appellate Tribunal within the aforesaid period, the period of limitation prescribed to prefer an appeal to the Appellate Tribunal shall not come in the way of filing the appeal. The learned Appellate Tribunal shall not dismiss the appeal on the ground of delay and proceed to hear the appeal on merits. It is made clear that if the appeal is not filed within the afore said period, then the NCLAT may entertain the appeal subject to law of limitation and proceed to decide the appeal as expeditiously as possible."

3. Learned counsel for the petitioner submitted that the

aforesaid direction is ex-facie erroneous and is liable to be treated as

non-est in law since such a direction constitutes an error apparent on the

face of record as it effectively overrides the express statutory bar of

2025:KER:52660 limitation prescribed under Section 421 of the Companies Act which does

not confer any jurisdiction upon this Court to extend the period of

limitation for filing an appeal before the NCLAT. Learned counsel for the

petitioner contended that the Writ Petitioner had never intended to file

the appeal before the NCLAT against the impugned Ext.P17 and P18

orders and had never prayed for any relief or extension of limitation

period in Writ Appeal. This Court by granting 15 days time to file the

appeal, would exceed the prescribed period to prefer an appeal by more

than 250 days from the statutory limitation of 45 days as provided under

Section 421. The provisions of Section 5 of the limitation Act cannot be

invoked in such a situation. As such, the prayer has been made to recall

the impugned judgment dated 09.06.2025.

4. Learned counsel for the petitioner relied on the

judgment passed by this Court in the case of Thomas Thomas &

Another v. Kottayam Municipality and Another [2008 (4) KHC 26] to

contend that provisions of Article 226 cannot be invoked to by-pass the

statutory remedy especially when the statutory authority has no such

power to condone such delay under the Limitation Act. If a special

statute prescribes the period of limitation, the provisions of the

Limitation Act will stand excluded as provided under Section 29(2) to that

extent. Learned counsel also relied on judgment of the Hon'ble Apex

Court in the case of Commissioner of Customs and Central Excise v.

Hongo India Pvt.Ltd & Another [(2009) 5 SCC 791] to contend that

2025:KER:52660 the courts cannot ignore the legislative intention and therefore, could not

extend the limitation period by giving liberal interpretation. Therefore,

the direction issued by this Court granting liberty to file an appeal by

giving 15 days time is absolutely against the provisions of the Special

Act. Therefore, Review Petition deserves to be allowed.

5. Per contra, learned counsel for the respondents

opposed the prayer and submitted that this Court while passing the

impugned judgment has granted 15 days' time to approach the NCLAT

taking into consideration the provisions of Section 14 of the Limitation

Act which provides for exclusion of time of proceedings bona fide in

Court without jurisdiction was considered. Moreover as per Section 29(2)

of the Limitation Act, it does not say Section 421 of the Companies Act

and therefore, it could have no application. Moreover, Section 12 of the

Limitation Act would apply instead of Section 5. Admittedly, the Writ

Petition was filed on 15.10.2024 prior to the passing of the order dated

22.10.2024 by the NCLT which was subsequently challenged by way of

amendment and since then, the respondent was prosecuting the case in

Writ Petition, Writ Appeal and now in Review Petition. As per Section 12,

while computing the period of limitation for any suit, appeal or

application, the day from which such period is to be reckoned, shall be

excluded. The learned counsel submitted that the appeal is already

preferred before the NCLAT as per the directions of this Court in Writ

Appeal. In view of the aforesaid, the learned counsel for the petitioner

2025:KER:52660 could not point out any apparent error on the face of record so as to fall

within the parameters of Order XLVII Rule 1 of the CPC, 1908. In such a

situation, this Writ Appeal deserves to be dismissed.

6. It is well settled in law that in the guise of review,

rehearing is not permissible. In order to seek review the petitioner has to

demonstrate that the order suffers from error apparent on the face of

record. The Court while deciding the review petition cannot sit in appeal

over the judgment passed by it. The petitioner cannot be given liberty to

readdress the Court on merits because it is not an appeal in disguise

where the judgment is to be considered on merits. [See:

J.R.Raghupathy Vs. State of A.P. (AIR 1988 SC 1681), S.Bagirathi

Ammal Vs. Palani Roman Catholic Mission, (2009) 10 SCC 464 and

State of West Bengal and Others Vs. Kamal Sengupta and

Another, (2008) 8 SCC 612]].

7. In our considered opinion, none of the grounds available

for successfully seeking review as recognized by Order XLVII Rule 1 CPC

are made out in the present case. The Hon'ble Apex Court in the case of

S.Bagirathi Ammal (Supra) has held that in order to seek review, it

has to be demonstrated that the order suffers from an error

contemplated under Order XLVII Rule 1 CPC which is apparent on the

face of record and not an error which is to be fished out and searched. A

decision or order cannot be reviewed merely because it is erroneous.

8. In another case, the Hon'ble Apex Court in case of

2025:KER:52660 State of West Bengal Vs. Kamal Sengupta & Another [(2008) 8

SCC 612] has held that "a party cannot be permitted to argue de novo in

the garb of review."

9. On perusal of the record and in the light of the

judgments passed in the case of S. Bagirathi Ammal and Kamal

Sengupta (supra), there is no error apparent on the face of record

warranting interference in the judgment impugned.

The review petition fails and is accordingly dismissed. No order

as to cost.

sd/-

SUSHRUT ARVIND DHARMADHIKARI JUDGE

sd/-

SYAM KUMAR V.M. JUDGE Nsd

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter