IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17863 of 2007(S)
1. UNION OF INDIA
... Petitioner
Vs
1. T.K.PADMINI
... Respondent
For Petitioner :SRI.THOMAS MATHEW NELLIMOOTTIL,SR.PANEL
For Respondent :SRI.M.A.SHAFIK
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :27/09/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
------------------------------------------------------------
W.P(C) NOS: 17863/2007 &
15544 OF 2009
-----------------------------------------------------------
Dated this the 27th September, 2010.
JUDGMENT
Ramachandran Nair, J.
Connected writ petitions are filed by the department
challenging orders of the CAT directing regularisation of casual
employees as Group D staff based on the vacancies available in
every Commissionerate. The regularisation scheme refers to
“appointment of casual employees in the respective offices where
they are engaged.” The Tribunal took the respective offices as
Commissionerate against which writ petition is filed by the
Department stating that respective offices mean several
Commissionerate falling within one State.
2. We have heard senior standing counsel appearing for the
petitioners and separate counsel appearing for contesting
respondents.
3. We do not find any basis for the contention of the
department that State as a whole is contemplated in the scheme for
regularisation of appointment of casual employees. Respective
offices only mean the offices which engage the casual employees.
WPC 17863/07 & 1554/2009 2
In fact very many are employed in range offices and other small
offices which are constituted by the Commissioner for
administrative purposes. In fact these casual employees could
probably be shifted only from one range to another range within
the same Commissionerate. So much so, we find that the order of
the Tribunal is logical and easily implementable. We therefore
uphold the orders of the Tribunal and dismiss the writ petitions.
C.N.RAMACHANDRAN NAIR
Judge
K. SURENDRA MOHAN
Judge
jj
WPC 17863/07 & 1554/2009 3