IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 273 of 2004(D)
1. K.P. ASHOKAN, KANDATHINKARAYIL,
... Petitioner
Vs
1. JOSEPH C. CHIRAMATTEL,
... Respondent
2. THE PRESIDING OFFICER,
For Petitioner :SRI.P.SANKARANKUTTY NAIR
For Respondent :SRI.M.V.JOSEPH
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/12/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
R.P. No. 273 OF 2004
IN
W.A.No. 1185 OF 1998
and
C.M. Appln. No. 657 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of December, 2008
ORDER
BASHEER, J.
The delay in filing the review petition is condoned.
(2) The review petitioner, who was the appellant in WA No. 1185
of 1998, seeks review of the judgment in the above appeal.
(3) The appeal was disposed of by the Division Bench recording
the submission of the employer/writ petitioner that he was prepared to
reinstate the review petitioner/appellant in service, if he furnishes a
written apology within a month from the date of the order.
(4) In the review petition it is averred that, the petitioner had in
fact sent Annexure A1 letter of apology by registered post on January 13,
2004. But, the grievance of the petitioner appears to be that a sum of
Rs.10,102.50, which the employer was liable to pay him, has not been
paid to him so far. The petitioner contends that while disposing of the
appeal, the above aspect ought to have been kept in view.
Having perused the various grounds urged in the review petition,
R.P. No. 273 of 2004
in W.A. No. 1185 of 1998
-:2:-
we do not find any good ground to be considered in the review petition.
Accordingly, the review petition is dismissed.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
ttb