High Court Kerala High Court

Sathyabhama P. vs The Secretary on 12 June, 2009

Kerala High Court
Sathyabhama P. vs The Secretary on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15660 of 2009(B)


1. SATHYABHAMA P., W/O. K.BABU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. TRIBAL DEVELOPMENT OFFICER,

3. THE TRIBAL EXTENSION OFFICER,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/06/2009

 O R D E R
                                P.N.RAVINDRAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No. 15660 of 2009-B
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 12th day of June, 2009

                                 JUDGMENT

The petitioner who belongs to a Scheduled Tribe community was

engaged as Scheduled Tribe Promoter in the office of the Tribal Extension

Officer, Panamaram Panchayat in the year 1991. Her services were

dispensed with on 27-04-2008. Aggrieved thereby, she has filed Ext.P1

representation before the Secretary to Government, Scheduled Castes and

Scheduled Tribes Development Department seeking regularization in

service. The petitioner has in Ext.P1 representation and in this writ petition

stated that the services of similarly situated persons have been regularized.

In this writ petition, the petitioner seeks a writ in the nature of mandamus

commanding the State of Kerala to consider Ext.P1 representation and pass

orders thereon within a time limit to be fixed by this Court.

2. The question whether the request made by the petitioner in

Ext.P1 representation can be granted is primarily a matter to be decided by

the State Government. The learned Government Pleader appearing for

respondents 1 and 2 submits that Secretary to Government, Scheduled

Castes and Scheduled Tribes Development Department will consider the

W.P.(C) No. 15660/09 2

request made by the petitioner in Ext.P1 and take a decision thereon

expeditiously.

In these circumstances, I dispose of this writ petition with a

direction to the Secretary to Government, Scheduled Castes and Scheduled

Tribes Development Department to consider Ext.P1 representation and pass

orders thereon, if orders have not been so far passed, within three months

from the date on which the petitioner produces a copy of this writ petition

along with a certified copy of this judgment. Needless to say the petitioner

shall also be afforded a reasonable opportunity of being heard.

P.N.RAVINDRAN,
JUDGE.

mn.