High Court Kerala High Court

Mini V.N. Part Time Sweeper vs The Kerala Water Authority … on 29 July, 2010

Kerala High Court
Mini V.N. Part Time Sweeper vs The Kerala Water Authority … on 29 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6175 of 2010(V)


1. MINI V.N. PART TIME SWEEPER,
                      ...  Petitioner

                        Vs



1. THE KERALA WATER AUTHORITY REPRESENTED
                       ...       Respondent

2. THE CHIEF ENGINEER, CENTRAL REGION,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :SRI.J.KRISHNA KUMAR, SC, KWA

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/07/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.6175 of 2010 (V)
              ---------------------------------
               Dated, this the 29th day of July, 2010

                            J U D G M E N T

The petitioner claims to be a Part Time Sweeper, engaged in

the PH Sub Division Office of the 1st respondent at Thodupuzha. It

is stated that she has been engaged since 01/07/1993 and that she

is entitled to regularisation of her service on the basis of GO(P)

No.501/2005/Fin. dated 25/11/2005, as clarified in GO(P)

No.61/2010/Fin. dated 09/02/2010.

2. In view of the claim as above, I direct the 3rd respondent

to consider the case of the petitioner and get the sweeping area

measured as provided in GO(P) No.501/2005/Fin. dated

25/11/2005 and make necessary proposal to the 1st respondent in

order to pass orders in the matter.

It is directed that the petitioner shall produce a copy of this

judgment before the 3rd respondent for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg