IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32439 of 2006(J)
1. A.C.CHITHRA, W/O.PRASAD,
... Petitioner
Vs
1. THE PRINCIPAL AGRICULTURE OFFICER,
... Respondent
2. THE DIRECTOR,
3. THE SECRETARY TO GOVT.,
For Petitioner :SRI.C.K.SREEJITH
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :16/01/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO. 32439 of 2006
-------------------------------
Dated this the 16th day of January, 2007
JUDGMENT
The petitioner is working as Part Time Casual Sweeper in the
office of the Principal Agricultural Officer, Kannur. The application for
regularisation of service and for payment of emoluments is pending
with the third respondent Government. In the affidavit sworn to behalf
of the third respondent in CCC No.1201/2006, the following statement
was made in paragraph 6.
“The office building of Krishi Bhavan, Kadambur
where the petitioner was being engaged for
sweeping work, was shifted to a new building with
effect from 1.9.2004. This new building has above
100 sq.m. sweeping area. Proposal has been
forwarded to Government as per the direction in
GF.O.(P)No.501/05 Fin.dtd.25.11.2005 to regularise
her service with effect from 1.9.04
(E2.12153/2005.dtd.19.1.2006). Hence the
petitioner is not eligible to get arrears of salary upto
1.9.2004 as per the then existing Government Order
and as per the direction in the judgment”
W.P.(C)No.32439/2007 2
2. The above affidavit was filed in October 2006. Government
Pleader submits that the matter is still under the consideration of the
Government. It is, therefore, necessary that a time limit shall be fixed
for the third respondent to take final decision in the matter.
3. Accordingly, I direct the third respondent to pass appropriate
orders in the light of the statement earlier made in Ext.P2 affidavit and
in terms of Ext.P3 G.O., within six weeks from the date of receipt of a
copy of the judgment. The petitioner shall produce a copy of the
judgment along with a copy of the writ petition before the third
respondent for information and compliance.
The writ petition is disposed of with the above directions.
K.K.DENESAN, JUDGE
css/
W.P.(C)No.32439/2007 3