IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15627 of 2006(Y)
1. UNION OF INDIA, REPRESENTED BY
... Petitioner
2. DIVISIONAL RAILWAY MANAGER,
3. DIVISIONAL PERSONNEL OFFICER,
Vs
1. P.K. GOPALAKRISHNAN,
... Respondent
For Petitioner :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
For Respondent :SRI.K.A.ABRAHAM
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :26/08/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P.(C) NO. 15627 OF 2006
---------------------------------------------
Dated this the 26th day of August, 2009
JUDGMENT
Kurian Joseph, J.
This Writ Petition is filed by the respondents in O.A. No.626 of
2004 of the Central Administrative Tribunal, Ernakulam Bench. The
issue pertains to the counting of casual labour service, after acquiring
temporary status as qualifying service, for computation of pensionary
benefits. The issue is covered against the appellants by the common
judgment dated 24.7.2009 in W.P.(C) No. 11027 of 2006 and connected
matters. It is also noted in the said judgment that the order in O.A. No.
689 of 2002 of the Central Administrative Tribunal had become final.
Therefore, this Writ Petition is dismissed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.15627/2006
JUDGMENT
26th August, 2009