IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4108 of 2007(L)
1. SHYLA C., D/O. T.V.NARAYANAN,
... Petitioner
Vs
1. THE DISTRICT SOCIAL WELFARE OFFICER,
... Respondent
2. THE CHILD DEVELOPMENT PROJECT OFFICER,
3. STATE OF KERALA,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :06/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 4108 OF 2007 L
= = = = = = = = = = = = = = =
Dated this the 6th February, 2007
J U D G M E N T
The Government have issued order dated 11-10-2006
laying down principles for selection and appointment of
Anganvadi Workers and Helpers in the various
Anganvadies under Project Officers in the Social
Welfare Department. The petitioner submits that she
has got a service of 2 years and 10 months as Anganvadi
Worker and going by the norms prescribed by the
Government in Govt. Order dated 11-10-2006, her case
has to be considered for appointment against one of the
vacancies in the I.C.D.S. Project, Payyannur.
2. Ext. P5 representation filed by the petitioner
is pending with the 2nd respondent. Hence, there shall
be an order directing the 2nd respondent to take
appropriate decision in terms of Govt. Order dated
11-10-2006 as early as possible. The order thus passed
shall be communicated to the petitioner. Needless to
state that the case of the petitioner shall be
considered against the vacancies existing presently or
against any vacancy that may arise in the immediate
WPC No. 4108/2007 -2-
future.
The petitioner shall produce a copy of the
judgment along with a copy of the writ petition before
the 2nd respondent for necessary action.
K.K. DENESAN
JUDGE
jan/