High Court Kerala High Court

Dr.P. Sivadas vs Union Of India on 2 June, 2009

Kerala High Court
Dr.P. Sivadas vs Union Of India on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17859 of 2008(A)


1. DR.P. SIVADAS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REP. BY THE JOINT
                       ...       Respondent

2. THE DIRECTOR, CENTRAL COUNCIL FOR

3. DR.ANIL KHURANA, ASSISTANT DIRECTOR,

4. DR. NIRUPAMA MISRA, ASSISTANT DIRECTOR,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/06/2009

 O R D E R
                      P.N.RAVINDRAN, J.
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                W.P.(C) No. 17859 of 2008
      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 2nd day of June, 2009

                         JUDGMENT

The petitioner is an employee of the Central Council

for Research in Homeopathy. In this writ petition, he claims

service benefits.

2. The Government of India have by notification dated

22-4-2008 published in the Gazette of India dated 22-4-2008

notified the 1st day of May, 2008 as the date on and from

which the provisions of sub section(3) of section 14 of the

Administrative Tribunals Act, 1985 shall apply to employees

of the Central Council for Research in Homeopathy. This

writ petition was filed thereafter on 12-6-2008.

3. In view of the aforesaid notification, this writ

petition is not maintainable. The writ petition is accordingly

dismissed without prejudice the contentions of the

petitioner and reserving liberty with him to move the

WPC 17859/08 2

Central Administrative Tribunal constituted under the

Administrative Tribunals Act, 1985 seeking redressal of his

grievances.

P.N.RAVINDRAN,
JUDGE.

mn.