IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23790 of 2007(F)
1. VIMALAKUMARI, W/O. BHASKARAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS
3. THE CONSERVATOR OF FORESTS (INSPECTION &
4. THE DIVISIONAL FOREST OFFICER,
5. THE FOREST RANGE OFFICER,
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/08/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO.23790 OF 2007
====================
Dated this the 3rd day of August, 2007
J U D G M E N T
The petitioner is a Part-Time Casual Sweeper under the 5th
respondent since 1993. This writ petition is filed seeking a
direction to the respondents to pass appropriate orders in terms
of the judgments issued by this court in WP(C) No.30927/03 and
connected cases and W.A.No.1863/05 and connected cases and
the relevant Government Orders. In essence, what is now sought
for by the petitioner is to regularise her service under the 5th
respondent. Learned counsel for the petitioner submits that she
has already preferred Ext.P4 application, which is stated to be
pending before the 2nd respondent.
2. I notice that in cases of similarly situated persons, this
Court had already disposed of Writ petitions directing that such
representations be forwarded to the first respondent for
consideration under the scheme for regularisation. In terms of
the judgments in similar cases that are already disposed of, I
dispose of this writ petition also directing the 2nd respondent to
WPC 23790/2007
: 2 :
forward Ext.P4 application submitted by the petitioner along with
remarks on the same, to the first respondent within one month
from the date of receipt of a copy of this judgment. The first
respondent shall pass appropriate orders on the claim of the
petitioner taking into account the judgments that have already
rendered by this Court and the benefits that are extended to
similarly situated persons. Final orders on Ext.P4 shall be passed
within a period of two months from the date of receipt of a copy
of this judgment. Petitioner to produce a copy of this judgment
before the 1st and 2nd respondents for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp