IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19113 of 2007(S)
1. UNION OF INDIA REPRESENTED BY THE
... Petitioner
2. THE CHIEF POSTMASTER GENERAL,
3. THE DIRECTOR OF POSTAL SERVICES,
4. THE SUPERINTENDENT OF POST OFFICES,
Vs
1. O.K.PENNUTTY, W/O CHRIYATHAN,
... Respondent
For Petitioner :SRI.C.K.SASI, CGC
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.P.(C).No.19113 of 2007
========================
Dated this the 21st day of June, 2007.
JUDGMENT
Radhakrishnan,J.
Writ Petition was preferred against the order passed by the
Central Administrative Tribunal in O.A.No.409 of 2003 holding that
there was no misconduct and directed to reinstate the respondent in
service. The only charge levelled against the delinquent officer was
that she had failed to account for three registered letters. There is
no case for the Department that she had caused any monetary loss to
the Department and there is no previous instances of misconduct as
well.
2. Taking into account all aspects of the matter, the Tribunal
held that no case of misconduct as such, involving lack of integrity, has
been made out. We find no error in the order passed by the Tribunal.
Writ Petition is dismissed.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 21/6