IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1811 of 2009()
1. STATE OF KERALA, REPRESENTED BY
... Petitioner
2. THE DISTRICT COLLECTOR, PALAKKAD.
3. THE TAHSILDAR, MANNARKKAD TALUK OFFICE,
Vs
1. V.ASYA, PART-TIME CASUAL SWEEPER,
... Respondent
2. K.N.SUMATHY, PART-TIME CASUAL SWEEPER
3. NABEESA, PART-TIME CASUAL SWEEPER
4. S.A.ANTONY, PART-TIME CASUAL SWEEPER
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :26/08/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
----------------------------------------------
W.A. Nos.1811 & 1835 of 2009
----------------------------------------------
Dated 26th August, 2009.
J U D G M E N T
Kurian Joseph, J.
These are appeals filed by the State aggrieved by the
judgment of the learned Single Judge regarding fixation of wages
of Part Time Sweepers. It is not in dispute that the Part Time
Sweepers involved in these cases are engaged for the sweeping
and cleaning works in the Village Offices concerned. The
strenuous contention of the learned Government Pleader is that
the sweeping area is, as a matter of fact, below 100 square
meters. But we do not think that in the facts of these cases,
particularly in view of the binding judgment(Ext.P1), wherein
there is a declaration that the area to be swept is above 100
meters, these contentions need be gone into. It is true, as rightly
pointed out by the Government Pleader that the measurement is
prior to the issuance of the Government Order, G.O.(P)No.501/05
dated 25.11.2005. But as already noted by us above, for
sweeping the entire Village Office, there is only one Part Time
Sweeper, though they are otherwise designated as casual. We
find that all these contentions have been taken by the State
WA Nos.1811 & 1835/09 2
before this court in W.A.2828/07 and being aggrieved, the matter
was pursued before the Supreme Court and the Supreme Court
also dismissed Civil Appeal No.15693/08 by order dated
23.2.2009. Therefore, it is not necessary for this court to go into
the merits of the cases. The Writ Appeals are hence dismissed.
KURIAN JOSEPH, JUDGE.
C.T.RAVIKUMAR, JUDGE.
tgs
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
———————————————-
W.A. Nos.1811 & 1835 of 2009
———————————————-
J U D G M E N T
Dated 26th August, 2009.