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