High Court Kerala High Court

P.X.Antony Xavier vs Assistant Commissioner on 14 March, 2008

Kerala High Court
P.X.Antony Xavier vs Assistant Commissioner on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 36318 of 2000(W)



1. P.X.ANTONY XAVIER
                      ...  Petitioner

                        Vs

1. ASSISTANT COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :SRI.N.N.SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2008

 O R D E R
                         KURIAN JOSEPH, J.
                 --------------------------------------
                       O.P. No. 36318 OF 2000
                 --------------------------------------
            Dated this the 14th day of March, 2008.

                             J U D G M E N T

This original petition is filed with the following prayer:

a. To direct the respondents to grant pension to the

petitioners under the Employee’s Pension Scheme, 1995

by the issue of a writ of mandamus or such other writ or

order or direction.

It is for the petitioners to approach the first respondent, in which

case, appropriate action in accordance with law in the matter will

be taken by the first respondent, with notice to the petitioners.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J

O.P. No. 36318 OF 2000

J U D G M E N T

14.03.2008.