High Court Madras High Court

A.Enose Rajan vs The Director General on 18 January, 2011

Madras High Court
A.Enose Rajan vs The Director General on 18 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 18.01.2011

CORAM:

THE HONOURABLE MR.JUSTICE VINOD K.SHARMA

W.P. No.19360 of 2010 and M.P.No.1 of 2010

A.Enose Rajan			.. Petitioner.
	
				Vs.

1.	The Director General,
	Central Industrial Security Force (CISF),
	No.13, CGO's Complex,
	Lodhi Road, New Delhi  110 003.

2.	The Deputy Inspector General,
	CISF South Zone,
	Besant Nagar, Chennai  600 090.

3.	The Group Commandant,
	CISF Group Head Quarters,
	NISA Campus, Hakimpet,
	Hyderabad.

4.	The Assistant Commandant,
	CISF Group Head Quarters,
	NISA Campus, Hakimpet,
	Hyderabad.

5.	J.Nayak



6.	The Commandant
	CISF Unit,
	Neyveli Lignite Corporation,
	Neyveli, Cuddalore District.		.. Respondents.

	Writ petition is filed under Article 226 of Constitution of India for the issuance of a writ in the nature of Certiorari, calling for the records relating to impugned final order No.V-15014/CISF/Min-06/AER-GHH/ADM-4/2010/2098 dated 20.07.2010 passed by the third respondent and quash the same and to direct the respondents to pay all monitory benefits.
		For Petitioner   	:   	Mr.Mohamed Ibrahim Ali
						For Mr.A.S.Mujibur Rahman
		For Respondents	:	Mr.S.Ravichandran
						Central Govt. Standing Counsel

O R D E R

The petitioner, by invoking the writ jurisdiction of this Court, has challenged,, the order of punishment, awarded under Rule 34 of The Central Industrial Security Force Rules, 2001. The petitioner has been imposed with, by way of minor punishment, stoppage of increment for one year without cumulative effect.

2. The petitioner has approached this Court primarily on the ground that procedure as envisaged under Rule 37 for imposing minor penalties, was not followed, thus, the impugned order is not sustainable in law.

3. It is not in dispute that the impugned order is appealable under Rule 46 of the Rules, therefore, the petitioner has alternative statutory remedy.

4. Learned counsel for the petitioner contends that limitation of 30 days in filing the appeal has already expired. He wishes to withdraw this petition with liberty to avail available statutory remedy in accordance with law, subject to condonation of delay in filing the statutory appeal.

5. In view of the above submission, the writ petition is ordered to be dismissed as withdrawn. No costs. Consequently, connected miscellaneous petition is closed.

6. Keeping in view of the fact that the petitioner has been bona fide prosecuting his remedy, by invoking writ jurisdiction of this Court, the petitioner is, now, permitted to file an appeal within a period of 30 days from the date of receipt of certified copy of this order.

VINOD K.SHARMA,J.,
ar

7. In case, any such appeal is filed, the respondents are directed to decide it on merit, by treating it to be within limitation.

											18.01.2011
ar												   2/2
Index:Yes / No
Internet: Yes/ No

To
1.	The Director General,
	Central Industrial Security Force (CISF),
	No.13, CGO's Complex,
	Lodhi Road, New Delhi  110 003.

2.	The Deputy Inspector General,
	CISF South Zone,
	Besant Nagar, Chennai  600 090.

3.	The Group Commandant,
	CISF Group Head Quarters,
	NISA Campus, Hakimpet,
	Hyderabad.

4.	The Assistant Commandant,
	CISF Group Head Quarters,
	NISA Campus, Hakimpet,
	Hyderabad.

5.	The Commandant
	CISF Unit,
	Neyveli Lignite Corporation,

Neyveli, Cuddalore District. W.P. No. 19360 of 2010