High Court Kerala High Court

V.Ramachandran vs Travancore Devaswom Board … on 31 July, 2007

Kerala High Court
V.Ramachandran vs Travancore Devaswom Board … on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1610 of 2007()


1. V.RAMACHANDRAN, ASSISTANT ENGINEER,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD REPRESENTED
                       ...       Respondent

2. CHIEF ENGINEER (GENERAL),

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  :SRI.D.SREEKUMAR, SC, TDB

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

 Dated :31/07/2007

 O R D E R
        K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
       ===============================
                    W.A. NO. 1610 OF 2007
              ======================
             Dated this the 31st day of July, 2007

                         J U D G M E N T

Radhakrishnan, J.

We find no error in the judgment of the learned Single Judge.

Petitioner wanted to treat the period from 28/3/1990 to

10/1/1991, 7/1/1992 to 28/12/1993 and 6/5/1997 to 30/09/1997

as duty. We notice that the claim is raised for the first time in this

writ petition. Petitioner has not raised his claim before the

Division Bench in WPC No.22546 of 2004 as well. Under such

circumstances, we find no error in the judgment under appeal.

Writ appeal lacks merits. Hence dismissed.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp