IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 738 of 2002(D)
1. C.P.JAMES, CHERIYATH HOUSE,
... Petitioner
2. P.RADHAKRISHNAN, THEKKEYIL HOUSE,
3. C.K.AJITH KUMAR, CHATTIKANDY HOUSE,
4. T.M.BABU, THEKKEMULLOLIL HOUSE,
5. M.P.VALSARAJ, M.P.HOUSE, MELUR P.O.,
Vs
1. THE KERALA WATER AUTHORITY, REP. BY ITS
... Respondent
2. THE MANAGING DIRECTOR,
3. THE EXECUTIVE ENGINEER,
4. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.THOMAS ANTONY
For Respondent :SRI.M.V.MATHAI MUTHIRENTHY, SC, KWA
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.738 of 2002
========================
Dated this the 11th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
Original Petition was preferred by the appellants seeking a writ of
certiorari to quash Exts.P5 and P10 and for a mandamus directing the
respondents to readmit the petitioners on duty and regularise their
services with effect from 10.4.1986, 2.4.1986 and 1.4.1986
respectively and for other consequential reliefs. Learned single Judge
found no reason to interfere with the Original Petition. A decision in
Jacob v. Kerala Water Authority – 1990(2) K.L.T. 673 was cited to
show that the services of workers employed by the Authority between
1st April, 1984 and 4th August, 1986 will be regularised if they possess
the requisite qualifications for the post prescribed on the date of
appointment of the concerned worker. Admittedly, petitioners’
services have been terminated much before the date of the decision of
the Apex Court. Hence the direction for regularisation does not cover
persons like the petitioners. Petitioners have not satisfied the
WA 738/02 -: 2 :-
conditions contained in G.O.(MS) No.5/91/LAD dated 5.1.1991.
We find no ground to entertain this Writ Appeal and the same is
dismissed.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 11/6