IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17859 of 2008(A)
1. DR.P. SIVADAS,
... Petitioner
Vs
1. UNION OF INDIA, REP. BY THE JOINT
... Respondent
2. THE DIRECTOR, CENTRAL COUNCIL FOR
3. DR.ANIL KHURANA, ASSISTANT DIRECTOR,
4. DR. NIRUPAMA MISRA, ASSISTANT DIRECTOR,
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :02/06/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 17859 of 2008
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 2nd day of June, 2009
JUDGMENT
The petitioner is an employee of the Central Council
for Research in Homeopathy. In this writ petition, he claims
service benefits.
2. The Government of India have by notification dated
22-4-2008 published in the Gazette of India dated 22-4-2008
notified the 1st day of May, 2008 as the date on and from
which the provisions of sub section(3) of section 14 of the
Administrative Tribunals Act, 1985 shall apply to employees
of the Central Council for Research in Homeopathy. This
writ petition was filed thereafter on 12-6-2008.
3. In view of the aforesaid notification, this writ
petition is not maintainable. The writ petition is accordingly
dismissed without prejudice the contentions of the
petitioner and reserving liberty with him to move the
WPC 17859/08 2
Central Administrative Tribunal constituted under the
Administrative Tribunals Act, 1985 seeking redressal of his
grievances.
P.N.RAVINDRAN,
JUDGE.
mn.