High Court Kerala High Court

R.Ramakrishnan vs Union Of India on 12 July, 2010

Kerala High Court
R.Ramakrishnan vs Union Of India on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1145 of 2010()


1. R.RAMAKRISHNAN, S/O.A.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. CHIEF CONTROLLER OF DEFENCE PENSION

3. SENIOR, RECORD OFFICER,

                For Petitioner  :SRI.K.A.SREEJITH

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/07/2010

 O R D E R
            J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.
                   -----------------------------------------
                        W.A.No.1145 of 2010 and
                        C.M.Appln.No.560 of 2010
                   -----------------------------------------
                  Dated this the 12th day of July, 2010

                                  JUDGMENT

J.Chelameswar,C. J.

C.M.Appln.No.560 of 2010 is filed with the prayer as follows:-

“For the reasons stated in the accompanying

affidavit it is most humbly prayed that this Honourable

Court may be pleased to condone the delay of 167 days in

filing the Writ Petition No.33770/09 in time.”

W.P(C)No.33770 of 2009 was dismissed by the judgment of this Court

dated 16-12-2009. Obviously what the appellant seeks is condonation

of delay in filing the appeal against the judgment in the above

mentioned writ petition. We are only sad to notice that such

applications are filed casually without any attention whatsoever. Even

otherwise the writ petition was dismissed on the ground of availability

of effective alternative remedy in the Armed Forces Tribunal. In the

circumstances we do not find any reason to entertain the application.

The same is dismissed. Consequently the writ appeal is also

dismissed.

J.CHELAMESWAR,
Chief Justice

P.N.RAVINDRAN,
Judge.

ahg.

J.CHELAMESWAR, C.J. &
P.N.RAVINDRAN, J.

—————————
W.A.No.1145 of 2010 and
C.M.Appln.No.560 of 2010

—————————-

JUDGMENT

12th July, 2010