High Court Kerala High Court

Kabeerkhan.1 vs The Chief Engineer on 6 September, 2007

Kerala High Court
Kabeerkhan.1 vs The Chief Engineer on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26512 of 2007(F)


1. KABEERKHAN.1, WATCHMAN-CUM-COOK,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER,
                       ...       Respondent

2. THE EXECUTIVE ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/09/2007

 O R D E R

V.GIRI,J.

—————————————–

W.P.(C) NO.26512 of 2007

—————————————–

Dated this the 6th day of September, 2007

JUDGMENT

The petitioner, who was admittedly appointed on a provisional

basis under Ext.P1, claims that he may be retained in service till the

age of superannuation. The claim is obviously misconceived.

The writ petition is dismissed.

V.GIRI, JUDGE

css
/

: :

: :