IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17958 of 2007(K)
1. O.H.NAUSHAD, ONATHIL HOUSE KADUVAMOOZHY
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT , DEPARTMENT
... Respondent
2. THE ERATTUPETTA GRAMAPANCHAYATH,
3. HAMSAKUTTY, TRACTER DRIVER,
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent :SRI.V.K.MOHAMMED YOUSUF
The Hon'ble MR. Justice V.GIRI
Dated :05/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).17958/2007
--------------------
Dated this the 5th day of June, 2008
JUDGMENT
Petitioner was appointed as Tractor driver in the
second respondent, Panchayat, on 19.10.2005, on daily
wage basis as evidenced by Ext.P1. Apparently, his
services were later dispensed with and instead, the third
respondent is appointed, again on a daily wage basis.
Petitioner has submitted Ext.P3 representation before the
Government. The only direction which could be issued in
this case is one to the Government to consider Ext.P3.
In the result, writ petition is disposed of directing
the first respondent to consider Ext.P3 representation and
issue a reply thereto to the petitioner, within a period of
three months from the date of receipt of a copy of this
judgment.
V.GIRI,
Judge
mrcs