High Court Kerala High Court

V.S.Satheesa Chandrakumar vs Union Of India on 26 May, 2008

Kerala High Court
V.S.Satheesa Chandrakumar vs Union Of India on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15406 of 2008(H)


1. V.S.SATHEESA CHANDRAKUMAR, TREASURER
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. DEPARTMENT OF POSTS, REPRESENTED BY

3. THE TAHSILDAR (R.R), THIRUVANANTHAPURAM

4. THE VILLAGE OFFICER, VANCHIYOOR,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/05/2008

 O R D E R
                           V.GIRI, J
                         -------------------
                     W.P.(C).15406/2008
                        --------------------
            Dated this the 26th day of May, 2008

                         JUDGMENT

Admittedly the petitioner is a staff of Post and

Telegraphic Department. Though the challenge in the writ

petition is against the notice issued by the Tahasildar, it

obviously is in consequence of the action directed to be

taken by the Department of Post and Telegraph. The

cause of action is cognizable by the Central Administrative

Tribunal.

Writ petition is therefore dismissed without prejudice

to the right of the petitioner to move the Tribunal under

the Administrative Tribunal’s Act.

V.GIRI,
Judge

mrcs