High Court Kerala High Court

Divisional Personnel Officer vs M.U.Mathai on 2 June, 2008

Kerala High Court
Divisional Personnel Officer vs M.U.Mathai on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12095 of 2008(S)


1. DIVISIONAL PERSONNEL OFFICER,
                      ...  Petitioner
2. GENERAL MANAGER,SOUTHERN RAILWAY,
3. UNION OF INDIA,REPRESENTED BY THE

                        Vs



1. M.U.MATHAI,S/O.JOHN,RETIRED GANGMATE,
                       ...       Respondent

2. K.G.VISWANATHAN,S/O.GOVINDA KAIMAL

3. E.O.KUTTAPPAN,S/O.ONCHI,

                For Petitioner  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :02/06/2008

 O R D E R
                        K.BALAKRISHNAN NAIR &

                            M.C.HARI RANI, JJ.

                     -----------------------------------------

                      W.P.(C) NO.12095 OF 2008-S

                     -----------------------------------------

                            Dated 2nd June, 2008.

                                 JUDGMENT

Balakrishnan Nair, J.

The point raised by the writ petitioners,who are the respondents in

O.A.No.221/2006 before the Central Administrative Tribunal, Ernakulam

Bench, which was allowed as per Ext.P6 order dated 13.6.2007, is covered

by the judgment of this Court in W.P.(C) No.33412/2005 dated 3.12.2007.

The facts are identical. The contentions are also identical. In view of the

said judgment, this Writ Petition challenging Ext.P6 order of the C.A.T in

the above O.A., is dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/