IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 379 of 2006(P)
1. UNION OF INDIA, REP. BY SECRETARY,
... Petitioner
2. CHIEF OF ARMY STAFF, SENA BHAVAN,
3. RECORD OFFICER, SIGNAL ABHILEKH
Vs
1. K. VENUGOPAL, SERVICE NO.14209637-L
... Respondent
For Petitioner :SRI.P.R.RADHAKRISHNAN, CGC
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/10/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
C.M. Appl. NO. 1572 OF 2006
&
R.P. NO. 379 OF 2006 IN
O.P. NO. 27024 OF 2000
---------------------------------------
Dated this the 5th day of October, 2007.
O R D E R
This is a petition to condone the delay of 100 days in filing
the review petition. Admittedly, the review petition ought to
have been filed on or before 03.04.2006.
2. It is stated in the affidavit that Annexure A2 produced
along with the review petition had to be got corrected showing
that the discharge is under Army Rule 13(3)III (iv) which has
been received only in April 2006. Thus, admittedly, the review
petition is sought to be filed based on a document – a vital
document according to the review petitioners, obtained after the
judgment. That subsequent event is not a ground for review.
It is for the review petitioners, if so advised, to pursue their
grievance in a properly constituted appeal. Without prejudice to
such liberty, the delay petition is dismissed. Consequently, the
review petition also is dismissed.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
C.M. Appl. 1572 OF 2006
&
R.P. NO. 379 OF 2006
O R D E R
05.10.2007