Kerala High Court
Divisional Personnel Officer vs M.U.Mathai on 2 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12095 of 2008(S)
1. DIVISIONAL PERSONNEL OFFICER,
... Petitioner
2. GENERAL MANAGER,SOUTHERN RAILWAY,
3. UNION OF INDIA,REPRESENTED BY THE
Vs
1. M.U.MATHAI,S/O.JOHN,RETIRED GANGMATE,
... Respondent
2. K.G.VISWANATHAN,S/O.GOVINDA KAIMAL
3. E.O.KUTTAPPAN,S/O.ONCHI,
For Petitioner :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :02/06/2008
O R D E R
K.BALAKRISHNAN NAIR &
M.C.HARI RANI, JJ.
-----------------------------------------
W.P.(C) NO.12095 OF 2008-S
-----------------------------------------
Dated 2nd June, 2008.
JUDGMENT
Balakrishnan Nair, J.
The point raised by the writ petitioners,who are the respondents in
O.A.No.221/2006 before the Central Administrative Tribunal, Ernakulam
Bench, which was allowed as per Ext.P6 order dated 13.6.2007, is covered
by the judgment of this Court in W.P.(C) No.33412/2005 dated 3.12.2007.
The facts are identical. The contentions are also identical. In view of the
said judgment, this Writ Petition challenging Ext.P6 order of the C.A.T in
the above O.A., is dismissed.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
Nm/