IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 321 of 2005(L)
1. K.J.GEETHAMMA, AGED 45 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY THE
... Respondent
2. THE TRANSPORT COMMISSIONER,
3. THE JOINT REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.SUNIL V.MOHAMMED
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :06/07/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
-------------------------
W.P.(C) No.321 of 2005 L
-------------------------
Dated this the 6th day of July, 2007.
JUDGMENT
The petitioner is a Part-time Sweeper working under the
3rd respondent since 1995. This writ petition is filed claiming
regularisation in service. Now, the case of the persons like the
petitioner is covered by Government Order, G.O.(P)No.501/fin
dated 25.11.2005.
2. In view of the above position, the petitioner may move
the 1st respondent claiming regularisation by submitting a
representation to the 3rd respondent within one month from today.
The 3rd respondent will forward the same through proper channel
with his comments to the first respondent within two months from
the date of receipt of it. The 1st respondent Government, upon
receipt of the said representation along with other materials, will
pass final orders on it, within three months from the date of receipt
of the same.
Writ petition is disposed of as above.
Sd/-
(K.BALAKRISHNAN NAIR)
JUDGE
sk/
//true copy//