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