Kerala High Court
Kabeerkhan.1 vs The Chief Engineer on 6 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26512 of 2007(F)
1. KABEERKHAN.1, WATCHMAN-CUM-COOK,
... Petitioner
Vs
1. THE CHIEF ENGINEER,
... Respondent
2. THE EXECUTIVE ENGINEER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/09/2007
O R D E R
V.GIRI,J.
—————————————–
W.P.(C) NO.26512 of 2007
—————————————–
Dated this the 6th day of September, 2007
JUDGMENT
The petitioner, who was admittedly appointed on a provisional
basis under Ext.P1, claims that he may be retained in service till the
age of superannuation. The claim is obviously misconceived.
The writ petition is dismissed.
V.GIRI, JUDGE
css
/
: :
: :