IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4047 of 2004(F)
1. M.K.MOHANAN, SECRETARY, DISCHARGED
... Petitioner
Vs
1. THE UNION OF INDIA,
... Respondent
2. NATIONAL HUMAN RIGHTS COMMISSION,
For Petitioner :SRI.M.A.NISSAR
For Respondent :SRI.DINESH R.SHENOY, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/07/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P. (C). NO. 4047 OF 2004
---------------------------------------
Dated this the 12th day of July, 2007.
J U D G M E N T
Challenge is on Exhibit P3 order passed by the second
respondent-National Human Rights Commission. Commission, as
per the impugned order, rejected the complaint holding that the
same does not require intervention of the Commission. It is seen
that the petitioner had approached this Court earlier leading to
judgment dated 29.01.2002 in W.A. No. 3338/2001. It has been
held by this Court that damages is an issue to be worked out
independently.
2. The remedy open to the petitioner is to approach the
Civil Court and not the Human Rights commission as it does not
have jurisdiction to entertain the same. Without prejudice to the
liberty to the petitioner to approach the Civil Court, this writ
petition is dismissed.
KURIAN JOSEPH, JUDGE.
smp