High Court Kerala High Court

G.Raveendran Nair vs Chief Engineer Civil on 14 March, 2007

Kerala High Court
G.Raveendran Nair vs Chief Engineer Civil on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24185 of 2003(D)


1. G.RAVEENDRAN NAIR,
                      ...  Petitioner

                        Vs



1. CHIEF ENGINEER CIVIL,
                       ...       Respondent

2. CHIEF GENERAL MANAGER,

3. DIRECTOR GENERAL,

4. UNION OF INDIA,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  :SRI.M.A.MOHAMED ASHRAF, ADDL.CGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2007

 O R D E R
                               KURIAN JOSEPH, J.

                   ----------------------------------------------

                        W.P.(C) No.24185 of 2003

                   ----------------------------------------------

                          Dated 14th March,  2007.


                                  J U D G M E N T

The issue raised in this writ petition is whether the

petitioner is entitled for promotion as Senior T.O.A. with effect

from 1.1.1994. Learned Standing Counsel for the B.S.N.L. submits

that the petitioner had not submitted his option in 1996 and

resultantly he did not participate in the first eligibility test. He

participated only in the second eligibility test. All the persons

were given notional promotion on the basis of their participation

in the first eligibility test. Thus, there is no merit in the writ

petition. It is dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

O.P.No. of 2002

———————————————-

J U D G M E N T

Dated 14th March, 2007.