High Court Kerala High Court

P.P.Sreedharan Pillai vs Kerala State Electricity Board on 17 August, 2007

Kerala High Court
P.P.Sreedharan Pillai vs Kerala State Electricity Board on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9350 of 2004(K)


1. P.P.SREEDHARAN PILLAI S/O. PARAMESWARAN
                      ...  Petitioner

                        Vs



1. KERALA  STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE DEPUTY CHIEF ENGINEER,

3. THE CHIEF INTERNAL AUDITOR,

                For Petitioner  :SRI.C.HARIKRISHNAN

                For Respondent  :SRI.P.SANTHALINGAM, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/08/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                  W.P. (C). NO. 9350 OF 2004
               ---------------------------------------
           Dated this the 17th day of August, 2007.

                           J U D G M E N T

This writ petition is filed with the following prayer:

i) Issue a writ of mandamus or any other

appropriate writ, order or direction commanding the

respondent to grant the entire benefits due to the

petitioner in view of the revision of pension as per

Exhibit P1.

2. Placing reliance on the decision of this Court reported in

Union of India & others vs. K.J. George & others (2003(2)

KLJ Page 978) it is submitted that the petitioner became a

pensioner only on 01.07.1998 and hence he is eligible for the

benefits as per Exhibit P1.

There will be a direction to the first respondent to take

appropriate action on Exhibit P5 with notice to the petitioner

taking note of the judgment referred to above in case the

judgment has otherwise become final, if not already taken, within

a period of three months from the date of production of a copy of

this judgment by the petitioner.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp