Kerala High Court
V.Viswanathan Pillai vs Union Of India on 5 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 574 of 2010()
1. V.VISWANATHAN PILLAI,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. DIRECTOR GENERAL, BOARDER ROADS,
3. THE CHIEF ENGINEER,
4. THE COMMANDER,
5. THE OFFICER, COMMANDING, 504 SS AND
For Petitioner :V.VISWANATHAN PILLAI(PARTY IN PERSON)
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :05/07/2010
O R D E R
C.N.Ramachandran Nair &
P.S.Gopinathan, JJ.
-------------------------------------------
R.P.No.574 of 2010
-------------------------------------------
Dated this the 5th day of July, 2010
ORDER
Ramachandran Nair, J.
Heard the review petitioner in person. We do not find
any merit in the review petition, because the petitioner has
not been able to establish that he was working in an area
where Bhutan Compensatory Allowance is applicable.
During the 4 years service he was not entitled to get any
Bhutan Compensatory Allowance. So much claim for the
allowance in pension is not acceptable. Revision petition is
accordingly dismissed.
C.N.Ramachandran Nair, Judge
P.S.Gopinathan, Judge
cms