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.