IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14003 of 2001(S)
1. SUPERINTENDENT OF POST OFFICES
... Petitioner
Vs
1. REGISTRAR, CAT
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR, CGC
For Respondent :SRI.MOHAN PULIKKAL
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/01/2008
O R D E R
K.BALAKRISHNAN NAIR & P.N.RAVINDRAN,JJ.
==================================
ORIGINAL PETITION NO.14003 OF 2001
==================================
Dated this the 22nd day of January 2008
JUDGMENT
Balakris
hnan Nair,
J.
The petitioners are the respondents 1 to 4 and 10 and 11
in O.A.129/2000. The second respondent was a candidate for
selection to the category of Extra Departmental Branch Post
Master. Feeling aggrieved by her non-selection, the O.A. was
filed. The CAT allowed the O.A. This writ petition is filed
challenging the said order of the CAT. Since this Court did not
grant any stay and when confronted with contempt proceedings,
the applicant was appointed pursuant to the direction of the CAT
as Postal Assistant. Now about 7 years are over. We feel that at
this distance of time, it is not just or proper to interfere with her
appointment based on the technical contentions raised by the
writ petitioners against the powers of the CAT in interfering with
the matter.
O.P.14003/2001 2
2. Therefore, we close the writ petition, without prejudice
to the contentions of the writ petitioners. The principles laid down
in Ext.P5 will not bind the writ petitioners in subsequent
proceedings before the CAT or before any higher forum.
K.BALAKRISHNAN NAIR, JUDGE
P. N.RAVINDRAN, JUDGE
css/
O.P.14003/2001 3
K.BALAKRISHNAN NAIR
&
P.N.RAVINDRAN, JJ.
O.P.14003/2001
JUDGMENT
22/1/2008