High Court Kerala High Court

Valsamma M.P. Part Time Sweeper vs The Secretary on 20 November, 2006

Kerala High Court
Valsamma M.P. Part Time Sweeper vs The Secretary on 20 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26648 of 2005(V)


1. VALSAMMA M.P. PART TIME SWEEPER,
                      ...  Petitioner
2. J.SREERAJ, PART TIME SWEEPER,
3. BEENA.P.R. PART TIME SWEEPER,

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE DEVASWOM COMMISSIONER,

3. THE CHIEF ENGINEER (GEN),

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.M.K.CHANDRAMOHAN DAS,SC,TDB

The Hon'ble MR. Justice K.K.DENESAN

 Dated :20/11/2006

 O R D E R
                             K.K.DENESAN, J.

                     -----------------------------

                         WP(C)No. 26648 OF 2005

                     -----------------------------

                 Dated this the 20th November, 2006.



                                 JUDGMENT

Heard the counsel for the petitioners and the standing

counsel for the respondents.

2. The petitioners are Part Time Sweepers working in

the Devaswom Works Department. In the normal course they

are entitled to be promoted to the full time posts and

thereafter to the post of Lascar. In the Devaswom Wing

there are better promotional avenues than the Works

Department, but the petitioners are not given appointment

in the Devaswom wing. On the other hand, those working in

the Devaswom wing are given inter unit transfer to the

Devaswom Works Department thereby affecting even the meagre

promotional avenues available to the Part Time Sweepers

like the petitioners. Against the above action of the

respondent-Board, this writ petition has been filed.

3. In the statement submitted on behalf of the

respondent-Board it is stated that a list of Part Time

Sweepers in the Maramath wing of the Devaswom Board is

maintained and that persons who are working in the Devaswom

wing will not be transferred to the Devaswom Works

WPC 26648/2005 2

Department as apprehended by the petitioners. The above

statement is recorded and the writ petition is disposed of.

K.K.DENESAN

Judge

jj