High Court Kerala High Court

Sasidharan. P. vs The Dirctor Of Muncipalities on 26 November, 2007

Kerala High Court
Sasidharan. P. vs The Dirctor Of Muncipalities on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12768 of 2004(T)


1. SASIDHARAN. P., S/O. N. PONNUMUTHAN,
                      ...  Petitioner
2. CHRISPIN. S., KIZHAKKETHANNIKKAVILA
3. RAVEENDRAN. K., S/O. K. KUTTAN PILLAI
4. C. APPU, S/O. K. CHELLAYYAN NADAR,
5. T. SUNNY, S/O. THANKAPPAN M.,
6. V. REMESAN, S/O. VELUKUTTY,
7. P. MANIYAN, S/O. M. PONNU,
8. P. MADHU, S/O. PONNU, THEKKEY
9. K. RAJENDRAN, PARAYAKONATHU MELE PUTHEN
10. N. MOHANAN, S/O. NESAN,
11. JAYAKUMARI. S.A., THANNIVILA PUTHEN
12. J. SARADA, KUNNUVILA VEEDU, THOZHUKAL,
13. P. VASANTHAKUMARI, D/O. PONNAMMA,
14. V. VELAPPAN, S/O. VASUDEVAN ASSARI,
15. J. SANAL KUMAR, S/O. J. JOHNSON,
16. S. ANILKUMAR, S/O. SREEDHARAN NAIR,
17. C. LALITHA, D/O. CHELLAMMA,
18. B. AMBIKA KUMARI, D/O. BHARGAVI,
19. SURENDRAN. L., VALIYAVILA VEEDU,
20. M. AJIKUMAR, S/O. MANIYAN, T.M. NIVAS,
21. BAIJU. M., PAVITHRANAMTHAPURAM

                        Vs



1. THE DIRCTOR OF MUNCIPALITIES,
                       ...       Respondent

2. NEYYATTINKARA MUNCIPALITY,

                For Petitioner  :SRI.BINDU SREEKUMAR

                For Respondent  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                            KURIAN JOSEPH J.
                 ----------------------------------------------
               Writ Petition (Civil) No.12768 of 2004
                 ----------------------------------------------
                    Dated 26th November, 2007.

                              J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “To issue a writ of mandamus and other appropriate writ,
order or direction, commanding and compelling the 2nd respondent
to regularise the petitioners’ service;

(ii) To issue a writ of mandamus or appropriate writ, order or
direction commanding and compelling the 1st respondent to take
all appropriate steps and to see that the petitioners are regularised
by the 2nd respondent.”

It is for the petitioners to approach the first respondent, in which

case, the matter will be duly examined by the said respondent

with notice to the first two petitioners as representatives of the

rest of the petitioners, and the second respondent and

appropriate orders in accordance with law will be passed within

another four months.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs