IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5358 of 2007(K)
1. LATHIKA.G.
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF ANIMAL HUSBANDRY,
3. THE DISTRICT ANIMAL HUSBANDRY OFFICER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/08/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.5358 of 2007 (K)
---------------------------------
Dated, this the 17th day of August, 2010
J U D G M E N T
According to the petitioner, she is working as Part Time
Sweeper in the Veterinary Dispensary at Panthadivila, Manamboor in
Thiruvananthapuram District since 01/09/2002. In this writ
petition, what is claimed by the petitioner is the benefit of
regularisation in terms of the provisions contained in GO(P)
No.501/2005/Fin. dated 25/11/2005, pointing out the fact that
even going by the averments in the counter affidavit, the sweeping
area is more than 100 sq.m.
2. If as stated by the petitioner, she is entitled to the
benefit of regularistion in terms of the Government Order referred
to above, there is no reason why the Authorities shall not initiate
necessary action as provided in the Government Order referred to
above and in the light of the subsequent clarifications.
3. Therefore, I direct the 3rd respondent to get the sweeping
area measured in terms of the guidelines laid down in GO(P)
WP(C) No.5358/2007
-2-
No.501/2005/Fin. dated 25/11/2005 and on that basis submit a
proposal to the 2nd respondent for onward transmission to the 1st
respondent for obtaining orders on the claim of the petitioner for
regularisation of her services as a Part Time Sweeper in the
Veterinary Dispensary, where she is working.
4. The petitioner shall produce a copy of this judgment
before the 3rd respondent, who shall initiate necessary action in this
regard, that if the petitioner is eligible, the proposal shall be
submitted as expeditiously as possible, at any rate, within four
weeks of production of a copy of this judgment, and the 2nd
respondent shall place the matter before the 1st respondent without
any delay and the 1st respondent shall pass orders thereon as
expeditiously as possible, at any rate, within three months of its
receipt.
It is also directed that until the aforesaid process is completed,
the petitioner is entitled to have the benefit of interim order dated
19/02/2007 staying the termination of the petitioner’s service.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg