High Court Kerala High Court

The Union Of India vs Valson Jacob on 5 September, 2007

Kerala High Court
The Union Of India vs Valson Jacob on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 198 of 2002(E)


1. THE UNION OF INDIA,REPRESENTED BY THE
                      ...  Petitioner
2. THE PAY AND ACCOUNTS OFICER,CENTRAL
3. THE REGIONAL DIRECTOR(FOOD) SOUTHERN
4. THE PAY AND ACCOUNTS OFFICER,

                        Vs



1. VALSON JACOB,WHITE HOUSE,MALLAPPALLY
                       ...       Respondent

2. THE FOOD CORPORATION OF INDIA,

3. THE ZONAL  MANAGER,FOOD CORPORATION OF

4. THE CHIEF BRANCH MANAGER,STATE BANK OF

                For Petitioner  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

                For Respondent  :SRI.GEORGE JACOB

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :05/09/2007

 O R D E R
               K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.

              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                                    W.A.No.198 OF 2002

              - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                   Dated this the 5th day of September, 2007


                                          JUDGMENT

Radhakrishnan, J

This appeal is against the judgment of the learned Single

Judge of this Hon’ble Court in O.P.No.11693/99 which was allowed

in terms of the directions issued in O.P.22648/97. Against the

judgment in O.P.22648/97, Writ Appeal 2847/00 and connected

cases were preferred. Division Bench of this court in its judgment

dated 1st October, 2002, dismissed the Writ Appeal 2847/00 and

connected cases and granted similar benefits to them in the light

of the directions in the judgment in O.P.22648/97. Appellants in

this Writ Appeal filed appeals before the Supreme Court and those

appeals were dismissed for non-prosecution. In such

circumstances, we find there is no reason to interfere with the

judgment in O.P.No.11693/99 and hence this Writ Appeal is

dismissed.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE

jes