IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 259 of 2009()
1. THE DIRECTOR GENERAL, CISF,
... Petitioner
2. THE COMMANDANT, CISF UNIT, NCL ,
3. THE COMMANDANT, CISF UNIT, VSSC,
Vs
1. G.M.KUMAR, HC/GD,
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :27/02/2009
O R D E R
KURIAN JOSEPH & S.S.SATHEESACHANDRAN, JJ.
------------------------------------------
Writ Appeal No.259 OF 2009
------------------------------------------
Dated this the 27th day of February, 2009.
J U D G M E N T
Kurian Joseph, J.
The respondents in W.P.(C) No.13092 of 2008 are the
appellants. The issue pertains to the grant of financial
up-gradation under the Assured Career Progression Scheme. The
benefits were granted to the writ petitioner, but when the same
was sought to be recovered he approached this Court.
2. The learned Single Judge allowed the writ petition
following Exhibit P7 judgment of this Court in W.P.(C) No.7497 of
2004 which was confirmed by the Division Bench in Writ Appeal
No.288 of 2008. Learned Assistant Solicitor General submits
that the matter is now pending before the Supreme Court. The
parties submit that they shall abide by the decision of the
Supreme Court and hence this writ appeal can be disposed of on
the basis of the undertaking that the writ petitioner will also
W.A.No.259/2009 2
abide by the outcome of the matter said to be pending before the
Supreme Court since the writ petitioner need not be relegated in
separate proceedings before the Supreme Court.
Therefore, this writ appeal is disposed of making it clear
that any further steps for recovery, if required, shall be made
only after the decision of the Supreme Court in the matter said to
be pending before the Apex Court against the judgment in the
writ appeal referred to above.
KURIAN JOSEPH
JUDGE
S.S.SATHEESACHANDRAN
JUDGE
smp
W.A.No.259/2009 3
KURIAN JOSEPH &
S.S.SATHEESACHANDRAN, JJ.
W.A. No.259 OF 2009
J U D G M E N T
27.02.2009