Kerala High Court
Union Of India Represented By … vs K.K.Gopalan on 27 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22419 of 2007(S)
1. UNION OF INDIA REPRESENTED BY SECRETARY
... Petitioner
2. THE CONTROLLER OF DEFENCE ACCOUNTS
3. ASSISTANT GARRISON ENGINEER (I) (P),
Vs
1. K.K.GOPALAN, (RETIRED ASSISTANT),
... Respondent
For Petitioner :SRI.VARGHESE P. THOMAS, CGSC
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/07/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.P(C). NO.22419 OF 2007
======================
Dated this the 27th day of July, 2007
J U D G M E N T
Radhakrishnan, J.
Considering the fact that the incident had occurred in the
year 1972-73 and 76-77 and that all the officers had put signature
in the relevant documents and the amount involved is only
Rs.16,451/- and that the employee has retired from service, we
find no reason to interfere with the discretion exercised by the
Tribunal. Writ petition lacks merits. Hence dismissed.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp