IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27201 of 2008(L)
1. MADHUSOODANAN, AGED 46,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
3. REGIONAL DEPUTY DIRECTOR,
4. THE PRINCIPAL,
For Petitioner :SRI.MILLU DANDAPANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/09/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No.27201 OF 2008 (L)
= = = = = = = = = = = = = =
Dated this the 22nd day of September 2008
J U D G M E N T
The claim in this writ petition is that the prior service of the
petitioner in the aided school should be added to his subsequent
service as H.S.S.T. This claim has been negatived by the Government
as is seen from Ext. P5. It is this order which is under challenge.
2. The learned Govt. Pleader mas made available before me a
judgment of the Division Bench in W.A. No. 288/05.
3. The petitioner has not produced any material to indicate
that he is entitled to have his claim considered. That apart, the view
in Ext.P5 has also been taken by the Division Bench of this Court in
the judgment in W.A. No. 288/05.
Writ petition fails and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-