IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP (CAT).No. 1106 of 2010(S)
1. UNION OF INDIA REPRESENTED BY THE
... Petitioner
2. THE SENIOR DEVISONAL PERSONNEL OFFICER,
Vs
1. P.T. SASIDHARAN, S/O. AYYAPPAN,
... Respondent
For Petitioner :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :13/12/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
O.P.(CAT) No.1106 of 2010
....................................................................
Dated this the 13th day of December, 2010.
JUDGMENT
Ramachandran Nair, J.
It is seen that the impugned order is passed by the Tribunal taking
note of the imminent retirement of the respondent in March 2010. In
the first place, Railways which has filed this case has not explained the
delay in filing this O.P. i.e. nearly after eight months of the Tribunal
issuing the order. On merits also we do not find any case for the
Railways because respondent was allowed to function as Assistant
Guard and he was given promotion as Goods Guard before his
retirement. Now the request of the Railway is that respondent’s
eligibility could be considered only after conducting an interview for
him. We are unable to appreciate the delay and latches on the part of
the Railways in handling the whole matter. We cannot permit the
Railways to conduct interview for determining eligibility for promotion
2
of a person much after his retirement. Consequently O.P.(CAT) is
dismissed.
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms