IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2209 of 2008()
1. THE MANAGING DIRECTOR, KERALA WATER
... Petitioner
2. THE EXECUTIVE ENGINEER, KERALA
3. THE EXECUTIVE ENGINEER, KERALA WATER
Vs
1. A.P. BALAKRISHNAN, S/O. A.P. NARAYANAN,
... Respondent
2. V.SREEDHARAN, S/O. P.RAMAN NAIR,
3. GOWRI SNAKARAN, S/O. BHASKARAN,
4. M.SANKARAN, S/O. MADHAVAN, ANAMARI
5. M.K. RAMAKRISHNAN, S/O. KUTTA,
6. K.VASUDEVAN, S/O. KRISHNAN,
7. T.GOPALAN, S/O. KARIKKA, THERUMARIL
8. K.SUBRAMANIAN, S/O. A.KUNCHAN,
9. THE STATE OF KERALA, REPRESENTED BY THE
10. THE SECRETARY, IRRIGATION, GOVT.
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent :SRI.T.K.MARTHANDAN UNNITHAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :19/11/2008
O R D E R
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
--------------------------------------
W.A.No.2209 of 2008 and
C.M.Appl.No.994 of 2008
-------------------------------------
Dated 19th November, 2008
JUDGMENT
Koshy,J.
Writ petitioners joined as C.L.R. workers in the Public Health
Engineering Department under the State Government between 12.5.1980
and 26.5.1983, before the constitution of the Kerala Water and Waste
Water Authority with effect from 1.4.1984 which later on came to be the
Kerala Water Authority. Petitioners continued in the Water Authority
also and they were absorbed in the regular establishment only with effect
from 21.10.2005. Similarly situated persons approached the Supreme
Court earlier and the Hon’ble Supreme Court directed regularization
with various specific directions in Jacob M.Puthuparambil and Others
v. Kerala Water Authority & Others (AIR 1990 SC 2228). In the
impugned judgment, the learned single Judge only directed that similar
benefits be given to the petitioners also. This appeal is filed with a delay
of 261 days. Reason stated in the affidavit in support of the application
to condone the delay is that the authority took time for procuring the
documents necessary for filing the appeal. We are of the opinion that the
above reason is not at all sufficient to condone the long delay of 261 days
W.A.2209/2008 2
in filing the appeal. Since no satisfactory reasons are stated to
condone the delay, the application to condone the delay is dismissed.
Consequently, the appeal is also dismissed.
J.B.KOSHY
JUDGE
THOMAS P. JOSEPH
JUDGE
tks