High Court Kerala High Court

Sudhakaran.C.V vs Govt. Of Kerala And Others on 18 December, 2008

Kerala High Court
Sudhakaran.C.V vs Govt. Of Kerala And Others on 18 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37295 of 2008(M)



1. SUDHAKARAN.C.V.
                      ...  Petitioner

                        Vs

1. GOVT. OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/12/2008

 O R D E R
                           ANTONY DOMINIC, J.
                          ==============
                    W.P.(C) NO. 37295 OF 2008 (M)
                    ====================

             Dated this the 18th day of December, 2008

                               J U D G M E N T

The prayer in this writ petition is to direct the respondents to

reconsider the petitioner’s claim for pensionary benefits. Admittedly, the

petitioner has not rendered prescribed length of service qualifying himself

for pension. If that be so, the rejection of his claim by Ext.P6 cannot be

faulted. The fact that the petitioner got a belated appointment does not in

any manner render him eligible for pension if he otherwise does not have

the necessary qualifying service.

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE
Rp