High Court Kerala High Court

T.Rajappan vs Commissioner Of Central Excise on 9 September, 2010

Kerala High Court
T.Rajappan vs Commissioner Of Central Excise on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27928 of 2010(S)


1. T.RAJAPPAN, HEAD HAVILDAR,
                      ...  Petitioner

                        Vs



1. COMMISSIONER OF CENTRAL EXCISE
                       ...       Respondent

2. MR.K.K.MOHANAN, HEAD HAVILDAR

3. UNION OF INDIA, REPRESENTED BY THE

4. ADDL.COMMISSIONER (P&V)

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :09/09/2010

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                           HARUN-UL-RASHID, JJ.
               ....................................................................
                          W.P.(C) No.27928 of 2010
               ....................................................................
               Dated this the 9th day of September, 2010.

                                      JUDGMENT

Ramachandran Nair, J.

Order under challenge is the one issued by the C.A.T. declining

to interfere with the transfer. We have heard counsel appearing for the

petitioner and Standing Counsel appearing for the respondents.

2. After hearing both sides and after going through the order of

the Tribunal, we do not find any ground to interfere because petitioner

is a resident of Eramalloor and his challenge is against transfer from

Alleppey to Ernakulam. By the transfer he is brought to a place nearer

to his house. Therefore, we do not find anything unreasonable about

the transfer or even violation of the norms as alleged by the petitioner.

Consequently W.P.(C) is dismissed.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms