IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32852 of 2010(F)
1. REMA P.T., W/O.SURESH BABU,
... Petitioner
2. CHAKKIARAN VEETTIL SANTHA, CASUAL
3. REKHA.K., CASUAL SWEEPER,
4. N.KAMALA, CASUAL SWEEPER,
5. SHYJA C., CASUAL SWEEPER,
6. SHEEBA K.P., CASUAL SWEEPER
7. LAKSHMI.K., CASUAL SWEEPER,
8. RATHNAMMA K.K., CASUAL SWEEPER
9. USHA V.M., CASUAL SWEEPER
10. SREEJITHA.V., CASUAL SWEEPER,
11. RAJAVALLY T., CASUAL SWEEPER
12. THANKAMMA V.T., CASUAL SWEEPER
13. SUJATHA V.K., CASUAL SWEEPER
14. E.S.PADMINI, CASUAL SWEEPER,
15. SYAMAL N.V., PLANNIYANNUR VILLAGE
16. VIMALA P.K., CASUAL SWEEPER
17. ANASUYA, CASUAL SWEEPER
Vs
1. TAHSILDAR, THALASSERY TALUK,
... Respondent
2. DISTRICT COLLECTOR, KANNUR.
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.32852 of 2010
==================
Dated this the 28th day of October, 2010
J U D G M E N T
The petitioners are part time casual sweepers working in various
village offices under the 1st respondent-Tahsildar, Thalassery Taluk.
They have certain grievances regarding payment of salary. According
to them, they are also entitled to have service book opened in their
names. Detailing their grievances, the petitioners have filed Exts.P8 to
P8(o) representations before the 1st respondent. The petitioners seek
expeditious disposal of those representations.
2. The learned Government Pleader points out that the
Tahsildar has no powers to decide the question raised by the
petitioners and only the 3rd respondent can.
3. Having heard both sides, I dispose of this writ petition with
the following directions:
The 1st respondent shall forward Exts.P8 to P8(o) representations
to the 3rd respondent within two weeks from the date of receipt of a
copy of this judgment. The 3rd respondent shall consider and pass
orders on Exts.P8 to P8(o) representations, after affording an
opportunity of being heard to a representative of the petitioners, as
expeditiously as possible, at any rate, within three months from the
date of receipt of Exts.P8 to P8(o) representations from the 1st
w.p.c.32852/10 2
respondent. The petitioners shall produce a certified copy of this
judgment before respondents 1 and 3 for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge