IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1183 of 2008()
1. SALIM BABU.PK., AGED 39 YEARS, SUB
... Petitioner
Vs
1. THE UNION OF INDIA REPRESENTED BY ITS
... Respondent
2. THE CHAIRMAN-CUM-MANAGING DIRECTOR,
3. SRI.K.S.SRINIVASAN, CHIEF GENERAL
4. SRI.HARIDASAN.M, GENERAL MANAGER,
5. SRI.V.J.D.NAIR, DEPUTY GENERAL MANAGER,
6. SRI.K.G.BALAKRISHNA PILLAI, ASSISTANT
For Petitioner :SRI.V.A.MUHAMMED
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :09/06/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.A.No.1183 of 2008
=====================
Dated this the 9th day of June, 2008.
JUDGMENT
Koshy,J.
Some adverse remarks were entered against the petitioner
in his confidential records that were communicated to him. He
filed a representation. The representation was not considered.
That was again challenged in appeal and finally the
representation given to the Chief General Manager was also
rejected. Against that order he approached this Court and this
Court directed to consider his request. Again that was considered
and the same was rejected by the Chief General Manager. The
learned single Judge found that all aspects were considered by
the superior officers and all the pleadings made by him were
considered after affording sufficient opportunity to the petitioner.
2. In view of the above, no interference is called for under
Article 226 of the Constitution as this Court is not sitting in
-: 2 :-
appeal over these matters. There is no jurisdictional error or
patent illegality. We see no ground to differ from the view
expressed by the learned single Judge.
The Writ Appeal is dismissed.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 10/6