IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32744 of 2006(W)
1. JAYALAKSHMI K.T., D/O.KELAPPAN,
... Petitioner
Vs
1. THE TAHASILDAR, VATAKARA TALUK,
... Respondent
2. THE DISTRICT COLLECTOR, KOZHIKODE.
For Petitioner :SRI.PULIKKOOL ABUBACKER
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :08/12/2006
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 32744 OF 2006
-----------------------------------
Dated this the 8th day of December, 2006
JUDGMENT
The grievance of the petitioner who was being engaged as
cleaner cum sweeper on daily wages is that her services were illegally
terminated. I do not propose to examine the genuineness of the
grounds raised. Ext.P4 complaint submitted by the petitioner is
presently before the District Collector. The District Collector will take up
Ext.P4, consider the same in the light of various grounds raised in the
Writ Petition and take a decision. The decision as ordered above will be
taken by the District Collector at his earliest and at any rate within two
months of receiving copy of this judgment together with copy of this Writ
Petition.
The Writ Petition is disposed of as above.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2