IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7331 of 2010(S)
1. UNION OF INDIA, REPRESENTED BY THE
... Petitioner
2. THE FINANCIAL ADVISER & CHIEF ACCOUNTS
3. THE FINANCIAL ADVISER & CHIEF ACCOUNTS
4. THE SENIOR DIVISIONAL FINANCE MANAGER,
5. THE CHIEF VIGILANCE OFFICER, SOUTHERN
Vs
1. C.K.UNNY
... Respondent
For Petitioner :SMT.A.RAJESWARI, SC, RAILWAYS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :08/03/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.7331 of 2010-S
----------------------------------------------
Dated, this the 8th day of March, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioners challenge Ext.P4 which is the final
order of the Central Administrative Tribunal, Ernakulam Bench.
By the impugned order the Original Application filed by the
respondent has been allowed. The respondent filed O.A
challenging the disciplinary proceedings launched against him.
The disciplinary proceedings culminated into an order whereby
the respondent is reduced to a lower rank.
2. We heard the learned counsel for the
petitioners. We do not think that the petitioners have been
able to convince us that there exists a ground warranting
interference. However, learned counsel for the petitioners
submits that petitioners may be given two months’ time from
today to comply with the order. It is pointed out that
contempt proceedings are taken.
3. In the nature of the order we propose to pass
WPC 7331/2010 -2-
we do not think it necessary to issue notice to the
respondent. While dismissing the writ petition we give two
months’ time from today to the petitioners to comply with the
order.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS