High Court Kerala High Court

Ajmal Khan.V vs The Administrator on 26 March, 2010

Kerala High Court
Ajmal Khan.V vs The Administrator on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10488 of 2010(I)


1. AJMAL KHAN.V, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. THE ADMINISTRATOR,UNION TERRITORY
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. AMEER BIN MOHAMMED.C.N,

4. K.SHOUK,S/O.M.MAMBAN,KUNCHADAM HOUSE,

5. MOHAMMED KHALEEL.P,S/O.AHAMMED P.C,

6. MANZOOR.B.P,S/O.SULAIMAN.A.K,

                For Petitioner  :SRI.C.KHALID

                For Respondent  :SRI.S.RADHAKRISHNAN,SC,LAKSHADWEEP ADMN

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/03/2010

 O R D E R
                         C.T.RAVIKUMAR, J.

             ```````````````````````````````````````````````````````
                     W.P.(C) No. 10488 of 2010 I
             ```````````````````````````````````````````````````````
                Dated this the 26th day of March, 2010

                            J U D G M E N T

The subject matter of this writ petition falls within the

jurisdiction of the Central Administrative Tribunal in view of the

provision under Section 14 of the Central Administrative Tribunal

Act, 1985. Therefore, this writ petition is dismissed with liberty to

the petitioner to approach the appropriate forum.

Sd/-

(C.T.RAVIKUMAR, JUDGE)

aks

// True Copy //

P.A. To Judge