High Court Kerala High Court

K.T.Raman vs The Kerala State Electricity … on 9 January, 2007

Kerala High Court
K.T.Raman vs The Kerala State Electricity … on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 922 of 2007(I)


1. K.T.RAMAN, RETIRED OVERSEER,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE SECRETARY,

3. THE CHIEF ENGINEER, (H.R.M)

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :09/01/2007

 O R D E R
                                   K.K. DENESAN, J.



                      = = = = = = = = = = = = = = =

                            W.P.(C) No. 922 OF 2007 I

                      = = = = = = = = = = = = = = =



                     Dated this the 9th January, 2007



                                    J U D G M E N T

The petitioner retired from the post of Overseer

under the Kerala State Electricity Board. According to

him he has got C.L.R. service for the period from

12-2-1980 to 18-3-1986 and that, that period also can

be reckoned as qualifying service for pension. He has

filed Ext. P8 representation before the 3rd respondent

requesting to recompute his pension after reckoning the

C.L.R. service also. Counsel for the petitioner

submits that this Court may direct the 3rd respondent to

take early decision on Ext. P8.

2. Heard Legal Liaison Officer for the

respondents.

3. In the circumstances, there shall be an order

directing the 3rd respondent to consider Ext. P8 and

pass orders within six weeks from the date of receipt

of a copy of the judgment. Based on the decision thus

taken, follow up action, if any required, shall be

expedited.

K.K. DENESAN

JUDGE

jan/