IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 948 of 2010()
1. ALI PATTAKKAL, S/O.SHRI.P.MOHAMMED,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. THE CHAIRMAN,
3. THE UNION OF INDIA,
For Petitioner :SRI.G.KRISHNAKUMAR
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/12/2010
O R D E R
C.N.RAMACHANDRAN NAIR & T.R.RAMACHANDRAN NAIR, JJ.
----------------------------------
C.M.Appl.No.165 of 2010 in R.P.No.948 of 2010
in WP(C) No.5761 of 2004
R.P.No.948 of 2010 in& WP(C) No.5761 of 2004
---------------------------------
Dated, this the 6th day of December, 2010
O R D E R
C.N.Ramachandran Nair, J.
This Revision Petition is filed with a long delay of 3 years.
While hearing the delay condonation petition, we have considered
the case on merit as well.
2. The Review Petitioner, while serving in the Vikram
Sarabhai Space Centre, contracted a second marriage without
divorcing first wife. When the Department initiated disciplinary
proceedings, he denied the charges, and therefore enquiry was
ordered. In the enquiry the 2nd wife gave evidence about the
petitioner’s marriage with her. Consequent upon the findings of
misconduct of second marriage while first marriage was subsisting,
the petitioner was imposed a punishment of compulsory retirement,
against which the petitioner filed an O.A. before the CAT, which
dismissed the O.A. Writ Petition filed challenging the order of the
C.M.Appl.No.165/2010 & R.P.No.948/2010 in WP(C) No.5761/2004
-2-
CAT was also dismissed by a Division Bench of this Court. This
review petition is now filed stating that the petitioner is in financial
difficulties. We do not think grounds raised are such as to justify
interference in the review petition. All the issues raised were
decided by the Division Bench on merits, and if the petitioner has
any grievance, his remedy is to approach the Supreme Court.
Therefore, there is no merit in the review petition as well.
Consequently, we dismiss the delay condonation petition as
well as the Review Petition.
(C.N.RAMACHANDRAN NAIR, JUDGE)
(T.R.RAMACHANDRAN NAIR, JUDGE)
jg