IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8985 of 2008(S)
1. UNION OF INDIA, REPRESENTED BY THE
... Petitioner
2. THE JOINT SECRETARY (CPV)
3. THE ADMINISTRATIVE OFFICER ( PV.IV)
4. THE REGIONAL PASSPORT OFFICER
Vs
1. EVELIN DANIEL
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent :SRI.T.C.GOVINDA SWAMY
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :06/11/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-----------------------------------------------------
W.P.(C)No.8985 OF 2008 P
-----------------------------------------------------
DATED THIS THE 6th DAY OF NOVEMBER, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioners who are the respondents in O.A.No.582/07 have
filed this Writ Petition challenging the order of the CAT, dated
9.11.2007, disposing that O.A., giving certain directions to the Central
Government.
2. The learned counsel for the respondent pointed out that,
pursuant to the direction of the CAT and in the background of refusal
of this Court to grant stay, the impugned order has already been
implemented and the respondent/applicant has been transferred to
Malappuram. In view of the above position, we think that the Writ
Petition can be closed. But, it is clarified that the power of the writ
petitioners to effect transfer of the respondent, if found necessary, in
exigencies of service will not be affected by the judgment of the CAT,
which is produced as Exhibit P8 or its implementation.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
dsn