IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20836 of 2007(E)
1. V.P.RAJAPPAN PILLAI,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM),
3. THE ACCOUNTS OFFICER (PENSION SANCTION),
For Petitioner :SRI.M.SASINDRAN
For Respondent :SRI. ASOK M.CHERIYAN, SC, KSEB
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/01/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.20836 of 2007
--------------------------
Dated this the 27th January,2009
J U D G M E N T
This writ petition is filed seeking for a direction to
the respondents to grant grade promotion and enhanced
rate of pension reckoning petitioner’s military service
towards his civil pension from K.S.E.B. According to the
petitioner, he had in his credit a total embodied service of
two years and 85 days under the Territorial Army.
Petitioner seeks for a direction to the KSEB as noted
above to revise the pensionary benefits after counting the
earlier service under the Territorial Army.
2. Learned standing counsel for the respondents
pointed out that for the very same reliefs, the petitioner
had approached this Court earlier by filing O.P No.15329
of 1998 and the original petition was dismissed. The
relevant portion of the judgment is extracted below.
“The relief sought for in the Original
Petition is that the service rendered by the
petitioner in Territorial Army, prior to joining
the Electricity Board should be counted asW.P ( C) No.20836 of 2007
2military service for the purpose of grade
promotion and pensionary benefits. But in view
of Rule 2 (9A) of Part I of the Kerala State and
Subordinate Services Rules service in the
Territorial Army cannot be reckoned as military
service. Therefore, the Original Petition is
devoid of any merit and the same is accordingly
dismissed”.
Since the relief sought for in this writ petition stands
rejected by the earlier judgment of this Court, the writ
petition is not maintainable. Learned counsel for the
petitioner submitted that the said judgment will not bind
the petitioner in view of subsequent communications.
When there is a clear finding in the earlier judgment, on
the same claim, against the petitioner which has become
final, a second writ petition cannot be entertained. Hence
the same is dismissed.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.20836 of 2007
3
W.P ( C) No.20836 of 2007
4