High Court Kerala High Court

T.Ramesan vs Director Of Ports on 15 July, 2010

Kerala High Court
T.Ramesan vs Director Of Ports on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21962 of 2010(U)


1. T.RAMESAN,TUG MASTER GRADE-III,PORT
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PORTS, MUSEUM JUNCTION,
                       ...       Respondent

2. SECRETARY TO GOVERNMENT, DEPARTMENT,

3. PORT OFFICER, KOZHIKODE.

                For Petitioner  :SRI.V.E.ABDUL GAFOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 21962 OF 2010 (U)
                 =====================

             Dated this the 15th day of July, 2010

                          J U D G M E N T

Petitioner’s grievance is against Ext.P3 order issued by the

Director of Ports, the 1st respondent imposing a punishment of

barring of one increment and thus finalising the disciplinary

proceedings. Against this order, he has filed Exts.P4 and P5

representations requesting for setting aside the punishment and

seeks and order for its disposal.

2. However in terms of the Special Rules, if the petitioner

is aggrieved by Ext.P3 order, the remedy is to prefer an appeal,

which has to be before the 2nd respondent. Since neither Ext.P4

nor Ext.P5 are addressed to the 2nd respondent, the prayer of the

petitioner for disposal of Exts.P4 and P5 cannot be granted.

3. Be that as it may, it is clarified that it will still be open

to the petitioner to seek his appellate remedies against Ext.P3, in

which event, the same will be dealt with in accordance with law.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp