High Court Kerala High Court

K.Reghu vs Secretary on 20 October, 2010

Kerala High Court
K.Reghu vs Secretary on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 224 of 2003(B)


1. K.REGHU, S/O.LATE P.K.RAJAN,
                      ...  Petitioner

                        Vs



1. SECRETARY, MINISTRY OF DEFENCE,
                       ...       Respondent

2. ENGINEER-IN-CHIEF,

3. HEAD QUARTERS (EIR/PPG),

4. HEAD QUARTERS, CHIEF ENGINEER,

5. GARRISON ENGINEER, GE DSSC,

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :SRI.M.A.MOHAMED ASHRAF, ADDL.CGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/10/2010

 O R D E R
                        S. SIRI JAGAN, J.
                - - - - - - - - - - - - - - - - - - - - - - -
                       O.P. No. 224 of 2003
                - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 20th day of October, 2010

                          J U D G M E N T

This original petition relates to service matter of a

Central Government employee. In view of the

Administrative Tribunals Act and establishment of the

Central Administrative Tribunal, this court has no

jurisdiction to consider the matter in the first instance. This

original petition was filed after the establishment of the

Central Administrative Tribunal. Therefore the proper

course of action for the petitioner is to file an O.A. before

the Central Administrative Tribunal for the reliefs prayed

for in this original petition. Therefore this original petition

is dismissed without prejudice to the right of the petitioner

to file an O.A. before the Central Administrative Tribunal.

S. SIRI JAGAN
JUDGE
shg/