IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33081 of 2006(L)
1. V.N. PARAMESWARAN, VENKITA HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR, KERALA STATE WATER
3. THE ACCOUNTANT GENERAL (A & E)
For Petitioner :SRI.ASP.KURUP
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :13/12/2006
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 33081 OF 2006
-----------------------------
Dated this the 13th December, 2006.
JUDGMENT
The petitioner has retired from service on 30.6.2005.
He has sought for orders from the second respondent to
count the temporary service rendered by him in the
department as Carpenter for the purpose of granting
pensionary benefits to him. Ext.P7 is the representation.
It was filed on 5.12.2005. The second respondent, it
appears, has not passed orders on Ext.P7.
2. Therefore, there shall be an order directing the
second respondent to consider Ext.P7 and to take
appropriate decision within six weeks on the petitioner
producing a copy of the judgment along with a copy of the
writ petition. Writ petition is disposed of accordingly.
K.K.DENESAN
Judge
jj