High Court Kerala High Court

Shylajakumari P.G vs State Of Kerala on 9 July, 2010

Kerala High Court
Shylajakumari P.G vs State Of Kerala on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3857 of 2010(F)


1. SHYLAJAKUMARI P.G.,
                      ...  Petitioner
2. LUCY M.K.,
3. NISHA P.,
4. T.SANTHI,
5. HASEENA K.K.,
6. JASMIN C.T.P.,
7. SAFIA T.,
8. MINI PILAKKATTU,
9. BINDU T.M.,
10. B.H.SALINA,
11. PRABHA GANDHI V.,
12. BINDU C.S.,
13. MEERA JAYAPRAKASH,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/07/2010

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 3857 OF 2010 (F)
                 =====================

               Dated this the 9th day of July, 2010

                           J U D G M E N T

Petitioners are ICDS Supervisors working on contract basis.

In this writ petition, they claim regularization in service. According

to the petitioners, 47 of their colleagues were ordered to be

regularized by Ext.P6 order. Relying on Ext.P6, they also sought

regularization by filing Exts.P7 to P19 before the 1st respondent.

Orders were not passed, and therefore, the writ petition is filed.

2. Petitioners now point out that, by Ext.P20, orders have

been issued by the 2nd respondent implementing Ext.P6, and

therefore, their representations should be considered on an

expeditious basis.

3. If as stated by the petitioners, their colleagues, who

are similarly situated have been regularised, they are entitled to

have their claim for regularization also considered in the same

manner.

Therefore, I dispose of this writ petition directing the 1st

respondent to pass orders on Exts.P7 to P19 representations in

the light of Exts.P6 and P20 referred to above. Orders shall be

WPC No. 3857/10
:2 :

passed, as expeditiously as possible, at any rate within 6 weeks of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp