High Court Kerala High Court

V.Viswanathan Pillai vs Union Of India on 5 July, 2010

Kerala High Court
V.Viswanathan Pillai vs Union Of India on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 574 of 2010()


1. V.VISWANATHAN PILLAI,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. DIRECTOR GENERAL, BOARDER ROADS,

3. THE CHIEF ENGINEER,

4. THE COMMANDER,

5. THE OFFICER, COMMANDING, 504 SS AND

                For Petitioner  :V.VISWANATHAN PILLAI(PARTY IN PERSON)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :05/07/2010

 O R D E R
               C.N.Ramachandran Nair &
                    P.S.Gopinathan, JJ.
               -------------------------------------------
                      R.P.No.574 of 2010
               -------------------------------------------
            Dated this the 5th day of July, 2010

                              ORDER

Ramachandran Nair, J.

Heard the review petitioner in person. We do not find

any merit in the review petition, because the petitioner has

not been able to establish that he was working in an area

where Bhutan Compensatory Allowance is applicable.

During the 4 years service he was not entitled to get any

Bhutan Compensatory Allowance. So much claim for the

allowance in pension is not acceptable. Revision petition is

accordingly dismissed.

C.N.Ramachandran Nair, Judge

P.S.Gopinathan, Judge

cms