IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 23876 of 2002(S)
1. SUPERINTENDENT OF POST OFFICES,
... Petitioner
2. POSTMASTER GENERAL,
3. CHIEF POSTMASTER GENERAL,
4. DIRECTOR GENERAL OF POSTS,
5. UNION OF INDIA, REPRESENTED BY THE
Vs
1. K.K.GOPALAKRISHNAN,
... Respondent
2. THE CENTRAL ADMINISTRATIVE TRIBUNAL,
For Petitioner :SRI.S.KRISHNAMOORTHY
For Respondent :SRI.O.V.RADHAKRISHNAN
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/05/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
========================
O.P. NO.23876 OF 2002
======================
Dated this the 24th day of May, 2007
J U D G M E N T
Radhakrishnan, J.
We do not like to upset the appointments already effected
on the basis of the direction of the Tribunal. We make it clear
that the principle laid down by the Tribunal will be confined to the
parties to OA 130/2002. Further we notice that statutory rules
have already been framed and further recruitments will be
governed by the statutory rules.
Original Petition is disposed of with the above observation.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp