High Court Kerala High Court

A.K.Chandranachari vs The Kerala State Road Transport on 10 July, 2008

Kerala High Court
A.K.Chandranachari vs The Kerala State Road Transport on 10 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20809 of 2008(B)


1. A.K.CHANDRANACHARI, HEAD VEHICLE
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE FINANCIAL ADVISOR AND CHIEF

3. THE ASSISTANT PERSONNEL OFFICER (PENSION

4. THE ASSISTANT TRANSPORT OFFICER,

5. PRINCIPAL, MEDICAL COLLEGE,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :10/07/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No.20809 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                        Dated this the 10th day of July, 2008

                                      JUDGMENT

Petitioner has raised certain grievances regarding the service

rendered by him in Government department not being considered as

qualifying service for pension. Petitioner has already addressed Ext.P4

before the first respondent. Petitioner relies on Ext.P5 order.

2. I heard learned Standing Counsel and the learned

Government Pleader also.

3. I feel that this is a matter which should engage the attention

of the authorities.

Accordingly the writ petition is disposed of as follows:

There will be a direction to the first respondent to consider and

take a decision on Ext.P4 in accordance with law within a period of two

months from the date of receipt of a copy of this judgment.

(K.M. JOSEPH, JUDGE)

sb