IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24185 of 2003(D)
1. G.RAVEENDRAN NAIR,
... Petitioner
Vs
1. CHIEF ENGINEER CIVIL,
... Respondent
2. CHIEF GENERAL MANAGER,
3. DIRECTOR GENERAL,
4. UNION OF INDIA,
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent :SRI.M.A.MOHAMED ASHRAF, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.24185 of 2003
----------------------------------------------
Dated 14th March, 2007.
J U D G M E N T
The issue raised in this writ petition is whether the
petitioner is entitled for promotion as Senior T.O.A. with effect
from 1.1.1994. Learned Standing Counsel for the B.S.N.L. submits
that the petitioner had not submitted his option in 1996 and
resultantly he did not participate in the first eligibility test. He
participated only in the second eligibility test. All the persons
were given notional promotion on the basis of their participation
in the first eligibility test. Thus, there is no merit in the writ
petition. It is dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 14th March, 2007.