High Court Kerala High Court

Edward Joseph vs The State Of Kerala on 14 November, 2007

Kerala High Court
Edward Joseph vs The State Of Kerala on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33468 of 2007(H)


1. EDWARD JOSEPH, AGED 46 YEARS,
                      ...  Petitioner
2. T.K.SASI, AGED 43 YEARS,
3. A.V.BABU, AGED 47 YEARS,
4. T.V.PAULOSE, AGED 47 YEARS,
5. K.M.ELDHOSE, AGED 52 YEARS,
6. P.T.BHASKARAN, AGED 45 YEARS,

                        Vs



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

2. THE KERALA WATER AUTHORITY,

                For Petitioner  :SRI.M.R.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/11/2007

 O R D E R
                             V.GIRI,J.
                      -------------------------
                W.P ( C) No. 33468 of 2007
                      --------------------------
             Dated this the 14th November, 2007

                        J U D G M E N T

The petitioners are now NMR operators in the Water

Authority. According to them, they should have been brought

into regular establishment on completion of 5 years service in

the NMR category. In a similar situation, this Court had directed

the Government to take a decision as to whether such persons

were entitled to regularisation in the NMR category on

completion of five years of NMR service. The directions issued

in Exhibit-P4 will be applicable to the petitioners in the present

case also.

2. I have heard the learned counsel for the petitioners,

the learned Government Pleader and the learned Standing

Counsel for the Water Authority.

This writ petition is disposed of directing the petitioners to

approach the 1st respondent with a representation raising the

claim as raised by them in the writ petition, within one month

from the date of receipt of a copy of this judgment. If such

representation is so received, the 1st respondent shall, after

hearing the petitioners, take a decision on the claim made by the

W.P ( C) No. 33468 of 2007
2

petitioners for regularisation as NMR Operators with reference

to the date on which they had completed five years of NMR

service. Such decision shall be taken, within three months from

the date of receipt of a copy of the representation, keeping in

mind the observations in Exhibit-P4 judgment also.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 33468 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007