IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10353 of 2009(S)
1. SENIOR DEPUTY ACCOUNTANG GENERAL (ADMN.)
... Petitioner
2. PRINCIPAL ACCOUNTANT GENERAL (AUDIT)
3. COMPTROLLER AND AUDITOR GENERAL
Vs
1. V.S.BINU, S/O.SADASIVAN,
... Respondent
For Petitioner :SRI.P.NANDAKUMAR, SC, IA & AD
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :06/04/2009
O R D E R
K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
----------------------------------------
W.P.(C) No.10353 OF 2009
----------------------------------------
Dated this the 6th day of April, 2009
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The writ petitioners are the respondents in
O.A.No.105/2009 before the Central Administrative Tribunal,
Ernakulam Bench. The applicant is facing disciplinary
proceedings as well as criminal proceedings before the
competent criminal court in respect of the very same incident in
which he allegedly assaulted one Mr.Venugopalan Nair. The
applicant moved the C.A.T. praying that the disciplinary enquiry
may be stayed till the disposal of the criminal case. The
Tribunal after hearing both sides passed an interim order
staying the enquiry. Simultaneously, the Tribunal ordered to
hear the Original Application at an early date. Aggrieved by the
above interim order, this writ petition is filed.
2. Normally, this Court will not entertain a writ petition
against an interim order passed by the Tribunal. Further, since
W.P.(C) No.10353/2009 2
the Tribunal has decided to hear the Original Application, at an
early date, the stay granted against the conduct of the
disciplinary enquiry against the applicant will remain in force
only for a few weeks. Therefore, no serious prejudice is caused
to the writ petitioners. Therefore, it is unnecessary to entertain
this writ petition. But, we clarify that the findings of the
Tribunal in the interim order are only prima facie findings and at
the time of final hearing, the Tribunal will deal with the
contentions of the parties uninfluenced by the stand taken by it
in the interim order. We hope that the Tribunal would hear the
Original Application without delay.
Subject to the above observations, this Writ Petition is
dismissed.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
ps