High Court Kerala High Court

Sreejan M.K. vs Mini Rajendran Alias Minimol T.N on 9 June, 2008

Kerala High Court
Sreejan M.K. vs Mini Rajendran Alias Minimol T.N on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 317 of 2008()


1. SREEJAN M.K., AGED 36 YEARS
                      ...  Petitioner

                        Vs



1. MINI RAJENDRAN ALIAS MINIMOL T.N.,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY

3. THE DIRECTOR

4. THE PROJECT OFFICER

5. TRIBAL EXTENSION OFFICER

                For Petitioner  :SRI.P.T.DINESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/06/2008

 O R D E R
               J.B.Koshy & P.N.Ravindran, JJ.
              =====================
                     W.A.No.317 of 2008
              =====================

            Dated this the 9th day of June, 2008.

                          JUDGMENT

Koshy,J.

The writ petitioner was appointed as a Part-time Sweeper

on 29.10.2002 on a monthly remuneration of Rs.600/- in the

Government Industrial Training Centre. Her services were

terminated and in her place, the fifth respondent was appointed

on a temporary basis by Ext.P2. Originally, she did not question

the termination as there was no legal right and she also joined as

a Cook on daily wages. But after the decision of this Court in

Mercy v. State of Kerala – 2004(2) K.L.T. 848, the petitioner

was entitled to continue and the Government has accepted that

decision as can be seen from the Government order issued in

2005, according to which the Sweeper employed prior to

6.10.2003 can be retained in service. Since the petitioner was

appointed as Part-time Sweeper in 2002, she is entitled to the

above benefit under the Government order. But after the

termination of her service she joined as a Cook, which service

was also terminated. Therefore she approached this Court.

2. The learned single Judge after considering the factual

aspects held that the petitioner’s termination in 2003 was illegal

WA 317/08 -: 2 :-

and the petitioner is entitled to continue in service, especially

considering Ext.P3 order dated 25.11.2005. If the petitioner was

continuing in the temporary post, the appellant could not have

been appointed. It is also contended by the appellant that he

belongs to S.T. Community and that he has passed S.S.L.C. But

it is the petitioner’s case that she also belongs to S.T. Community

and that she has obtained higher marks than the appellant in

S.S.C.C. and she is living more close to the establishment in

question. In any event, we see no ground to disagree with the

judgment of the learned single Judge. However, if there are

vacancies, the Government may consider the case of the

appellant for accommodating him in similar service as he was

appointed through the Employment Exchange.

With the above observation, the appeal is dismissed.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 10/6