IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27928 of 2010(S)
1. T.RAJAPPAN, HEAD HAVILDAR,
... Petitioner
Vs
1. COMMISSIONER OF CENTRAL EXCISE
... Respondent
2. MR.K.K.MOHANAN, HEAD HAVILDAR
3. UNION OF INDIA, REPRESENTED BY THE
4. ADDL.COMMISSIONER (P&V)
For Petitioner :SRI.BABU CHERUKARA
For Respondent :SRI.THOMAS MATHEW NELLIMOOTTIL
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :09/09/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
....................................................................
W.P.(C) No.27928 of 2010
....................................................................
Dated this the 9th day of September, 2010.
JUDGMENT
Ramachandran Nair, J.
Order under challenge is the one issued by the C.A.T. declining
to interfere with the transfer. We have heard counsel appearing for the
petitioner and Standing Counsel appearing for the respondents.
2. After hearing both sides and after going through the order of
the Tribunal, we do not find any ground to interfere because petitioner
is a resident of Eramalloor and his challenge is against transfer from
Alleppey to Ernakulam. By the transfer he is brought to a place nearer
to his house. Therefore, we do not find anything unreasonable about
the transfer or even violation of the norms as alleged by the petitioner.
Consequently W.P.(C) is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
HARUN-UL-RASHID
Judge
pms