IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 169 of 2001(B)
1. KHADER CHANDROTH
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.169 of 2001
========================
Dated this the 27th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
We find no illegality in the view expressed by the learned single
Judge. Petitioner sought a declaration that he is entitled to pension
and other retirement benefits taking into account his service (9 years,
8 months and 4 days) as 10 years and to disburse the same. Further,
petitioner wants to reckon his qualifying service. This cannot be done
as per Rules. We find no error in the judgment of the learned single
Judge. Writ Appeal is dismissed.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 27/6