High Court Kerala High Court

K.K.Raghavan vs State Of Kerala on 3 July, 2007

Kerala High Court
K.K.Raghavan vs State Of Kerala on 3 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 30278 of 2002(D)


1. K.K.RAGHAVAN S/O. KOCHAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH, OFFICE OF

3. THE DISTRICT PANCHAYATH OFFICER,

4. NAYARAMBALAM GRAMA PANCHAYATH,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :03/07/2007

 O R D E R
                    K.BALAKRISHNAN NAIR, J.

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

                         O.P. No.30278 of  2002 D

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

                     Dated this the 3rd  day of July, 2007.



                                  JUDGMENT

The petitioner was a part-time sweeper under the

Nayarambalam Panchayat from 1.5.1973. He was promoted as full

time sweeper on 23.12.1980. He retired from service on 31.1.1991

on attaining the age of 65 years. This writ petition is filed by him

claiming pensionary benefits.

2. The respondents have filed a counter affidavit in which

it stated that since he opted to continue till the age of 65 years, he is

not entitled to any pensionary benefits in the light of Ext.P3

Government Order. The petitioner has not filed any reply affidavit.

He has also failed to point any rule enabling him to get pensionary

benefits.

In the result, the writ petition fails and it is dismissed.

Sd/-

(K.BALAKRISHNAN NAIR)

JUDGE

sk/

//true copy//

K.BALAKRISHNAN NAIR, J.

————————————————-

O.P. No.30278 of 2002 D

JUDGMENT

03rd JULY, 2007.