IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15348 of 2008(S)
1. C.UNNIKRISHNAN, AGED 48
... Petitioner
Vs
1. SHIBI T.MANJOORAN, MANJOORAN HOUSE
... Respondent
2. UNION OF INDIA, MINISTRY OF FINANCE AND
3. COMPTROLLER & AUDITOR GENERAL OF INDIA
4. THE PRINCIPAL ACCOUNTANT GENERAL (AUDIT)
5. SENIOR AUDIT OFFICER/ADMINISTRATION
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :26/05/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No. 15348 OF 2008
-----------------------------------------------------
DATED THIS THE 26th DAY OF MAY, 2008
J U D G M E N T
Balakrishnan Nair, J.
The writ petitioner was the 5th respondent in O.A.No.153/08.
Challenging the final order in the said O.A., a copy of which is
produced as Exhibit P4, this writ petition is filed. Going by Exhibit P4,
we notice that there is no whisper against the writ petitioner in that
order. Therefore, he cannot be aggrieved by that. But, learned
counsel for the petitioner pointed out that the CAT, by Exhibit P4 order
directed the competent authority to consider Annexure A7
representation. In the said representation there are certain unfounded
allegations against him, it is submitted.
If the competent authority while considering Annexure A7 relies
on the allegations against him, then only he can be said to be
aggrieved. In that event, he can work out his remedies. In view of
the above position, this writ petition is closed without prejudice to the
contentions of the petitioner.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn