IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1221 of 2010()
1. DR.P.N.PREMACHANDRAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.SUMATHY DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :16/07/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
W.A.No.1221 of 2010
------------------------------------------
Dated this the 16th day of July, 2010
JUDGMENT
J.Chelameswar, C.J.
Aggrieved by the judgment dated 12th July, 2010 in
W.P.(C) No.33375 of 2009, the unsuccessful petitioner therein
preferred the present writ appeal. The writ petition itself was filed
with the prayers as follows:
“(i) issue a writ of mandamus or any other
appropriate writ, order or direction, commanding the
respondent to include and forward the name of the
petitioner to Government of India, who is now included as
No.1 in the final list, in the zone of consideration for
selection to IAS Officers.
(ii) such other appropriate writ, order or direction, as
this Honourable Court may deem fit and proper in the facts
and circumstances of the case.”
2. In view of the said prayer, the learned Judge of this
Court by the judgment under appeal opined that the appellant could
not have directly approached this Court without first approaching
W.A. No.1221 of 2010
– 2 –
the Central Administrative Tribunal in view of the law declared
by the Supreme Court in L.Chandra Kumar v. Union of India
and others [(1997) 3 SCC 261]. We see no reason to take a
different view than the one taken by the judgment under appeal.
In the background of the abovementioned fact this
writ appeal is dismissed at the admission stage.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns