IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 922 of 2007(I)
1. K.T.RAMAN, RETIRED OVERSEER,
... Petitioner
Vs
1. THE KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE SECRETARY,
3. THE CHIEF ENGINEER, (H.R.M)
For Petitioner :SRI.M.SASINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :09/01/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 922 OF 2007 I
= = = = = = = = = = = = = = =
Dated this the 9th January, 2007
J U D G M E N T
The petitioner retired from the post of Overseer
under the Kerala State Electricity Board. According to
him he has got C.L.R. service for the period from
12-2-1980 to 18-3-1986 and that, that period also can
be reckoned as qualifying service for pension. He has
filed Ext. P8 representation before the 3rd respondent
requesting to recompute his pension after reckoning the
C.L.R. service also. Counsel for the petitioner
submits that this Court may direct the 3rd respondent to
take early decision on Ext. P8.
2. Heard Legal Liaison Officer for the
respondents.
3. In the circumstances, there shall be an order
directing the 3rd respondent to consider Ext. P8 and
pass orders within six weeks from the date of receipt
of a copy of the judgment. Based on the decision thus
taken, follow up action, if any required, shall be
expedited.
K.K. DENESAN
JUDGE
jan/