High Court Kerala High Court

T.T. Thomas vs Senior Manager (Hrm) on 8 January, 2010

Kerala High Court
T.T. Thomas vs Senior Manager (Hrm) on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 526 of 2007()


1. T.T. THOMAS,
                      ...  Petitioner

                        Vs



1. SENIOR MANAGER (HRM),
                       ...       Respondent

2. THE GENERAL MANAGER (HRM),

3. UNION BANK OF INDIA,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  :SRI.A.S.P.KURUP, SC, UBI

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/01/2010

 O R D E R
        K.BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
              ----------------------------------------------
                     W.A. No.526 of 2007
              ----------------------------------------------
                    Dated 8th January, 2010.

                          J U D G M E N T

Balakrishnan Nair, J.

The appellant/petitioner was an employee of the first

respondent Bank. Feeling aggrieved by the stand of the Bank in

refusing to correct his date of birth, the writ petition was filed.

While filing the writ petition in 2005, he was aged 57. The writ

petition was dismissed. Though the appeal was filed in 2007, it

was admitted only on 6.11.2009. Though earlier, notice on

admission was ordered on 28.2.2007, there was no interim order.

So, during the pendency of the writ appeal, the appellant retired

from service. In view of the said development, we think that no

purpose will be served in considering the claim of the appellant

for correction of his date of birth. Accordingly, the writ appeal is

dismissed as infructuous.

K.BALAKRISHNAN NAIR, JUDGE.

C.T.RAVIKUMAR, JUDGE.

tgs

K.BALAKRISHNAN NAIR &

C.T.RAVIKUMAR, JJ.

———————————————-

W.A. No.526 of 2007

———————————————-

J U D G M E N T

Dated 8th January, 2010.