High Court Kerala High Court

Union Of India vs P.K. Gopalakrishnan on 26 August, 2009

Kerala High Court
Union Of India vs P.K. Gopalakrishnan on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15627 of 2006(Y)


1. UNION OF INDIA, REPRESENTED BY
                      ...  Petitioner
2. DIVISIONAL RAILWAY MANAGER,
3. DIVISIONAL PERSONNEL OFFICER,

                        Vs



1. P.K. GOPALAKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

                For Respondent  :SRI.K.A.ABRAHAM

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/08/2009

 O R D E R
             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                       W.P.(C) NO. 15627 OF 2006
                   ---------------------------------------------
                  Dated this the 26th day of August, 2009


                                 JUDGMENT

Kurian Joseph, J.

This Writ Petition is filed by the respondents in O.A. No.626 of

2004 of the Central Administrative Tribunal, Ernakulam Bench. The

issue pertains to the counting of casual labour service, after acquiring

temporary status as qualifying service, for computation of pensionary

benefits. The issue is covered against the appellants by the common

judgment dated 24.7.2009 in W.P.(C) No. 11027 of 2006 and connected

matters. It is also noted in the said judgment that the order in O.A. No.

689 of 2002 of the Central Administrative Tribunal had become final.

Therefore, this Writ Petition is dismissed.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

2

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.15627/2006

JUDGMENT

26th August, 2009