High Court Kerala High Court

Khader Chandroth vs The State Of Kerala on 27 June, 2007

Kerala High Court
Khader Chandroth vs The State Of Kerala on 27 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 169 of 2001(B)



1. KHADER CHANDROTH
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/06/2007

 O R D E R


                              K.S.Radhakrishnan

                                           &

                             Antony Dominic, JJ.

                ========================

                             W.A.No.169 of 2001

                ========================


               Dated this the  27th  day of June, 2007.


                                    JUDGMENT

Radhakrishnan,J.

We find no illegality in the view expressed by the learned single

Judge. Petitioner sought a declaration that he is entitled to pension

and other retirement benefits taking into account his service (9 years,

8 months and 4 days) as 10 years and to disburse the same. Further,

petitioner wants to reckon his qualifying service. This cannot be done

as per Rules. We find no error in the judgment of the learned single

Judge. Writ Appeal is dismissed.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 27/6