High Court Kerala High Court

Union Of India Represented By Its vs Narayanan Edacherry on 13 March, 2009

Kerala High Court
Union Of India Represented By Its vs Narayanan Edacherry on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 327 of 2006(S)


1. UNION OF INDIA REPRESENTED BY ITS
                      ...  Petitioner
2. THE CONTROLLER GENERAL OF DEFENCE
3. THE DEPUTY CONTROLLER GENERAL OF
4. THE CONTROLLER OF DEFENCE ACCOUNTS,
5. THE ASSISTANT CONTROLLER OF DEFENCE

                        Vs



1. NARAYANAN EDACHERRY, CLERK A/C
                       ...       Respondent

2. THE CENTRAL ADMINISTRATIVE TRIBUNAL,

                For Petitioner  :SRI.TPM.IBRAHIM KHAN,SENIOR PANEL COUNS

                For Respondent  :SRI.V.AJITH NARAYANAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :13/03/2009

 O R D E R
   K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
                  ------------------------------------
                   W.P.(C) No. 327 OF 2006
                  -------------------------------------
          Dated this the 13th day of February, 2009

                         J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The respondents in O.A.No.126/2005 before the Central

Administrative Tribunal, Ernakulam Bench are the writ

petitioners. The 1st respondent herein was the applicant. He

filed Ext.P1 Original Application challenging his transfer from

Kannur to Meerut, under Annexure-A2 order, and also other

related orders. The C.A.T, after hearing both sides, allowed the

Original Application as per Ext.P8 and the following directions

were issued.

“10. In the conspectus of facts and
circumstances I am of the considered view
that the transfer of the applicant is not in
the true spirit of the guidelines and
therefore Annexure-A2, Annexure-A7,
Annexure-A9 and Annexure-A10 impugned
orders will not stand in its legs. The same are
set aside. Respondents are directed to grant
proper reliefs to the applicant by retaining
him at Kannur since he is entitled for the
same as per the guidelines.”

W.P.(C) No.327/2006 2

Challenging Ext.P8, this writ petition was filed. This Court did

not grant any interim order, therefore, the 1st respondent

continued at Kannur. The vacancy in Meerut, to which the 1st

respondent was transferred, must have been filled up long ago.

The said respondent has now passed 58 years of age. In view of

the above position, the orders impugned in the Original

Application cannot be implemented now. But, we feel that the

power of the appointing authority to transfer the 1st respondent

in future in accordance with the relevant norms or in exigencies

of service should be upheld. So, the writ petition is disposed of

giving liberty to the competent authority among the writ

petitioners to transfer the 1st respondent in future, if found

necessary, in accordance with the relevant norms or in

exigencies of service.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.L.JOSEPH FRANCIS, JUDGE)

ps