High Court Kerala High Court

P.Ponnamma vs Smt. Niveditha P. Haran on 18 June, 2009

Kerala High Court
P.Ponnamma vs Smt. Niveditha P. Haran on 18 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 1404 of 2008(S)


1. P.PONNAMMA, W/O. THANKAPPAN,
                      ...  Petitioner

                        Vs



1. SMT. NIVEDITHA P. HARAN,(AGE AND FATHERS
                       ...       Respondent

2. SMT. M.BEENA I.A.S. AGED AND

3. SRI PRAKASH, AGE AND FATHER'S NAME NOT

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :18/06/2009

 O R D E R
                          KURIAN JOSEPH, J.
               ----------------------------------------------
                  Con.Case (C) No.1404 of 2008
               ----------------------------------------------
                       Dated 18th June, 2009.

                            J U D G M E N T

The grievance is regarding the non-compliance with

the judgment. Learned Government Pleader has made available a

copy of the order dated 15.12.2008, wherein it is stated as

follows:-

“As per the letter read as 2nd paper above, the
District Collector, Ernakulam has furnished proposal for creation
of a post of Part Time Sweeper in Village Officer, Asamannoor
and for regularisation of the existing Casual Sweeper, based on
the conditions stipulated in the Government Order read above.

The Assistant Engineer, PWD Buildings Section has
certified that the sweeping area of village office, Asamannoor is
112.85 M2. It is reported that Smt.P.Ponnamma has been
working as Casual Sweeper in the above office since 1992.

Government have examined the case in detail and
are pleased to accord sanction for creating a post of Part Time
Sweeper in Village Office, Asamannoor on Rs.2300+DA per
month and to regularize the services of Smt.P.Ponnamma with
effect from 18.06.01.”

In case the consequential benefits have not been disbursed to the

petitioner, the same shall be disbursed within two months from

today and if not, the amount will carry interest at the rate of 10%

from the date of eligibility and the officers responsible for the

delay shall be personally liable for the same.

In view of the apology tendered by the learned

Con.Case NO.1404/08 2

Government Pleader for the delay, this Contempt of Court Case is

closed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

Con.Case (C) No.1404 of 2008

———————————————-

J U D G M E N T

Dated 18th June, 2009.