Kerala High Court
V.Ramachandran vs Travancore Devaswom Board … on 31 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1610 of 2007()
1. V.RAMACHANDRAN, ASSISTANT ENGINEER,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD REPRESENTED
... Respondent
2. CHIEF ENGINEER (GENERAL),
For Petitioner :SRI.K.SASIKUMAR
For Respondent :SRI.D.SREEKUMAR, SC, TDB
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/07/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.A. NO. 1610 OF 2007
======================
Dated this the 31st day of July, 2007
J U D G M E N T
Radhakrishnan, J.
We find no error in the judgment of the learned Single Judge.
Petitioner wanted to treat the period from 28/3/1990 to
10/1/1991, 7/1/1992 to 28/12/1993 and 6/5/1997 to 30/09/1997
as duty. We notice that the claim is raised for the first time in this
writ petition. Petitioner has not raised his claim before the
Division Bench in WPC No.22546 of 2004 as well. Under such
circumstances, we find no error in the judgment under appeal.
Writ appeal lacks merits. Hence dismissed.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp