High Court Kerala High Court

K.Joseph vs The Executive Engineer on 17 August, 2007

Kerala High Court
K.Joseph vs The Executive Engineer on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38052 of 2003(E)


1. K.JOSEPH, S/O.KURIAN, KALARIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE STATE OF KERALA, REP. BY THE

4. THE ACCOUNTNT GENERAL,(KERALA)

                For Petitioner  :SRI.K.SURENDRA MOHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/08/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
                   W.P.(C) No.38052 of 2003
              ----------------------------------------------
                   Dated 17th August, 2007.
                          J U D G M E N T

Petitioner is aggrieved by Ext.P6 communication

from the Accountant General with regard to the refixation of

pension. It is seen from the counter affidavit that the petitioner

retired from service on 31.10.1993 as Worker Grade II and at that

time, he had regular service of seven years from 1.4.1986 to

31.10.1993 and SLR service of 18 years, totalling to 26 years. It is

also stated that though the eligibility was only for minimum

pension, pension was sanctioned counting the entire SLR service.

Since the action taken is thus to rectify an apparent error while

calculating the pension, it cannot be said that the same is in any

way unreasonable. In case the petitioner has any dispute

regarding quantification of pension, it will be open to him to

approach the third respondent, in which case, the matter will be

duly examined by the third respondent with notice to the

petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

OP NO. 2