High Court Kerala High Court

Suchithakumari C. vs The Corporation Of … on 2 November, 2007

Kerala High Court
Suchithakumari C. vs The Corporation Of … on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32585 of 2007(D)


1. SUCHITHAKUMARI C., W/O. LATE W.JAYARAJ,
                      ...  Petitioner

                        Vs



1. THE CORPORATION OF THIRUVANANTHAPURAM,
                       ...       Respondent

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :02/11/2007

 O R D E R
                             V.GIRI,J.
                      -------------------------
                W.P ( C) No. 32585 of 2007
                      --------------------------
              Dated this the 2nd November, 2007

                        J U D G M E N T

Petitioner’s husband W.Jayaraj was a Ferryman engaged in

the respondent Corporation for a long period to conduct ferry

service over the Karamana River at Thrikkannapuram. Jayaraj

died in a road accident on 29.9.2001. The deceased was

survived by his aged father, wife and two minor children aged 9

and 7 years.

2. Learned Standing Counsel for the Corporation by

Exhibit-P2 resolution resolved to appoint the petitioner as a

ferry women on a daily wage basis. Apparently, the petitioner

lost the said engagement also when a new bridge was

constructed over the Karamana river at Thrikkannapuram and

was inaugurated on 18.1.2006. The petitioner is therefore left

with no source of income. She has submitted Exhibit-P4

representation before the Corporation seeking their indulgence

in providing her some employment in some category in the

Corporation.

3. I have gone through the writ petition and Exhibit-P4.

I am of the firm view that petitioner’s request be considered on

W.P ( C) No. 32585 of 2007
2

humanitarian grounds.

I heard the learned Standing Counsel for the Corporation

also. This writ petition is disposed of directing the Corporation

to look into Exhibit-P4 and take an appropriate decision thereon,

in the light of the observation made in this judgment, within four

weeks from the date of receipt of a copy of this judgment.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 32585 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007