High Court Kerala High Court

B.Rajendran Nair vs Union Of India on 25 November, 2009

Kerala High Court
B.Rajendran Nair vs Union Of India on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30578 of 2009(N)


1. B.RAJENDRAN NAIR,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. INDIAN COUNCIL OF AGRICULTURE RESEARCH,

3. THE DIRECTOR,

4. K.CHANDRAN,S/O.LATE KUTTAPPAN,

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.SOLICITOR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/11/2009

 O R D E R
                      ANTONY DOMINIC, J.
                      ------------------
                    WP(C) No.30578 of 2009
          Dated,-------------------------- 2009
                  this the 25th day of November,

                         J U D G M E N T

The learned standing counsel points out that the 2nd

respondent is an authority notified under the Central Administrative

Tribunal’s Act. Therefore, this writ petition is dismissed as

withdrawn with liberty to the petitioner to approach the Central

Administrative Tribunal.

(ANTONY DOMINIC, JUDGE)
jg