IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7843 of 2009(A)
1. P.R.SWAMINATHAN, S/O. RAJAPPAN PILLAI,
... Petitioner
Vs
1. THE ADMINISTRATOR,
... Respondent
2. THE DIRECTOR OF EDUCATION,
3. THE PRINCIPAL,
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent :SRI.S.RADHAKRISHNAN,SC,LAKSHADWEEP ADMN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/03/2009
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.7843 of 2009
-----------------------------------------
Dated this the 12th March, 2009
JUDGMENT
The petitioner is an employee of the Lakshadweep
Administration. He challenges Exhibit P1 memo of charges
issued by the Administrator, Union Territory of Lakshadweep
and seeks a direction to the respondents to consider his
request for voluntary retirement from service.
2. Since the petitioner is an employee of the
Lakshadweep Administration, he will have to move the Central
Administrative Tribunal constituted under the Administrative
Tribunals Act, 1985 seeking redressal of his grievances, in
view of Section 14(1)(b) of the said Act.
Therefore, without prejudice to the petitioner’s
contentions and his right to move the Central Administrative
Tribunal, this Writ Petition is dismissed.
P.N.RAVINDRAN, JUDGE
vgs.