Kerala High Court
Navas R vs The Secretary on 17 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22834 of 2007(R)
1. NAVAS R.,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. SRI. JAYAKUMAR,
For Petitioner :SRI.A.INEES
For Respondent :SRI.K.V.GOPINATHAN NAIR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 22834 of 2007
-------------------------------------
Dated: December 17, 2007
JUDGMENT
Ext.P2 fixing the timing of the 2nd respondent is under
challenge. Against this order, the Statute provides for revision
before the STAT. When the counsel for the petitioner was asked as
to why the statutory remedy was not pursued, the answer was that
the order is illegal and therefore this writ petition has been filed.
2. The petitioner is not justified in not resorting to the
statutory remedy and approaching the High Court invoking the
extraordinary jurisdiction under Art.226 of the Constitution.
Writ petition is accordingly dismissed.
ANTONY DOMINIC, JUDGE
mt/-