High Court Kerala High Court

Annamma Joseph vs State Of Kerala Represented By on 26 May, 2008

Kerala High Court
Annamma Joseph vs State Of Kerala Represented By on 26 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1031 of 2008()


1. ANNAMMA JOSEPH, CHIRAPARAMBIL HOUSE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE MANAGING DIRECTOR

3. THE DISTRICT MANAGER

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/05/2008

 O R D E R
                J.B.Koshy & P.N.Ravindran, JJ.
              =====================
                    W.A.No.1031 of 2008
              =====================

           Dated this the 26th day of May, 2008.

                         JUDGMENT

Koshy,J.

After the direction in the judgment in O.P.No.21971 of

2002, the recruitment rules were framed by the respondents

Corporation and it was approved by the Government by G.O.(MS)

No.8/07/TD dated 12.1.2007. According to the above, sweeper

post has to be filled up through candidates sponsored by

employment exchange. Even though the petitioner was

continuing on daily wages as sweeper, her name was not

sponsored and one T.K.Subadra was selected and appointed as

full time sweeper. Consequently, the petitioner’s temporary

employment was not continued. At the time of earlier judgment,

no rules were framed. Now permanent appointments were made

WA 1031/08 -: 2 :-

as per the rules and person who was appointed was not

impleaded in this case. In these circumstances, we are of the

view that no interference is called for in the impugned judgment.

The Writ Appeal is accordingly dismissed.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 27/5