High Court Kerala High Court

Union Of India – Represented By The vs K.Anil Kumar on 21 June, 2010

Kerala High Court
Union Of India – Represented By The vs K.Anil Kumar on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32981 of 2009(S)


1. UNION OF INDIA - REPRESENTED BY THE
                      ...  Petitioner
2. THE JOINT SECRETARY (CPV) & CHIEF
3. THE PASSPORT OFFICER,

                        Vs



1. K.ANIL KUMAR, S/O.RAGHAVAN,
                       ...       Respondent

2. UDAYARAJ JANARDHANAN, EX-CASUAL LABOURER

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :SRI.T.C.GOVINDA SWAMY

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :21/06/2010

 O R D E R
             THOTTATHIL B. RADHAKRISHNAN
                                   &
                 S.S.SATHEESACHANDRAN, JJ.
                     -------------------------------
                 W.P.(C).NO.32981 OF 2009 ()
                   -----------------------------------
             Dated this the 21st day of June, 2010

                         J U D G M E N T

THOTTATHIL B. RADHAKRISHNAN, J.

The establishment challenges the decision in O.A.No.709 of

2008 before the Central Administrative Tribunal, Ernakulam

Bench. The Tribunal decided that case on 10.8.2009. It was

held that the applicants were eligible for service benefits.

Dissatisfied with the above decision, the applicants approached

this Court by filing W.P.(C).No.25647 of 2009. This Court

directed the Assistant Solicitor General to file a statement as to

whether any SLP was pending against an earlier judgment of this

Court rendered in O.P.No.34447 of 2001, which is among the

papers in this file also. Two weeks time was granted. The

identity of an SLP was informed to the Bench. Of course, after

verification, it was noted that the said petition related to some

other matter. However, this Court noted that the establishment

WP(C).32981/09 2

had not challenged the order passed by the Tribunal. After

taking note of that situation, the applicants’ writ petition,

W.P.(C).No.25647 of 2009 was disposed of issuing certain

modifications. Therefore, for all intents and purposes, the

decision of the Tribunal in O.A.No.709 of 2008 stands merged in

the judgment dated 14.10.2009 issued by this Court in W.P.(C).

No.25647 of 2009 (Ext.R1(a)), rendered after hearing both sides.

Under such circumstances, we are not inclined to entertain this

writ petition at the instance of the establishment, in exercise of

the discretionary power vested with this Court under Article

226/227 of the Constitution of India.

Resultantly, the writ petition fails and the same is

accordingly dismissed.

THOTTATHIL B. RADHAKRISHNAN
JUDGE

S.S.SATHEESACHANDRAN
JUDGE

prp

WP(C).32981/09 3