IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21962 of 2010(U)
1. T.RAMESAN,TUG MASTER GRADE-III,PORT
... Petitioner
Vs
1. DIRECTOR OF PORTS, MUSEUM JUNCTION,
... Respondent
2. SECRETARY TO GOVERNMENT, DEPARTMENT,
3. PORT OFFICER, KOZHIKODE.
For Petitioner :SRI.V.E.ABDUL GAFOOR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 21962 OF 2010 (U)
=====================
Dated this the 15th day of July, 2010
J U D G M E N T
Petitioner’s grievance is against Ext.P3 order issued by the
Director of Ports, the 1st respondent imposing a punishment of
barring of one increment and thus finalising the disciplinary
proceedings. Against this order, he has filed Exts.P4 and P5
representations requesting for setting aside the punishment and
seeks and order for its disposal.
2. However in terms of the Special Rules, if the petitioner
is aggrieved by Ext.P3 order, the remedy is to prefer an appeal,
which has to be before the 2nd respondent. Since neither Ext.P4
nor Ext.P5 are addressed to the 2nd respondent, the prayer of the
petitioner for disposal of Exts.P4 and P5 cannot be granted.
3. Be that as it may, it is clarified that it will still be open
to the petitioner to seek his appellate remedies against Ext.P3, in
which event, the same will be dealt with in accordance with law.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp