IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1 of 2005(A)
1. NETTICADAN ANTONIO, INSPECTOR OF CENTRAL
... Petitioner
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. CENTRAL BOARD OF EXCISE & CUSTOMS,
3. CHIEF COMMISSIONER OF CENTRAL EXCISE,
4. COMMISSIONER OF CUSTOMS & CENTRAL EXCISE
5. ANAND KUMAR J., SUPERINTENDENT OF
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :23/10/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-------------------------
WP(C) No. 1 of 2005
---------------------------------
Dated, this the 23rd day of October, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner in this writ petition challenges the
constitutional validity of Article 16(4A) as also Exts. P4 and
P6 orders of the Central Government issued purportedly on
the strength of Sub Article 4A of Article 16 of the
Constitution of India. Now, it is common case that the
validity of Sub Article 4A of Article 16 has been upheld by
the Constitution Bench of the Supreme Court in M.Nagaraj
& Others Vs. Union of India & Others, reported in 2006
(8) SCC 212.
2. If the petitioner is aggrieved by Exts.P4 and P6
orders, his remedy lies before the Central Administrative
Tribunal. This Court cannot consider the validity of them at
the first instance. In the result, the writ petition fails and it
WP(C) No.1/2005
-2-
is dismissed. But this will not affect the rights, if any, of the
petitioner to challenge Exts.P4 and P6 orders before the
CAT.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
jg