High Court Kerala High Court

V.D.Poulose vs Kothamangalam Municipality on 20 September, 2007

Kerala High Court
V.D.Poulose vs Kothamangalam Municipality on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32179 of 2006(E)


1. V.D.POULOSE,
                      ...  Petitioner
2. P.M.ANTONY, PUTHANPURAKKAL,
3. SHIBY ANTONY, PUTHENPURAKKAL,

                        Vs



1. KOTHAMANGALAM MUNICIPALITY,
                       ...       Respondent

2. MUNICIPAL COUNCIL,

3. STATE OF KERALA,

                For Petitioner  :SRI.H.SIVARAMAN

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice V.GIRI

 Dated :20/09/2007

 O R D E R
                              V.GIRI, J.
            -------------------------
                W.P.(C).No.32179 of 2006 E
            -------------------------
           Dated this the 20th day of September, 2007.


                           JUDGMENT

The petitioners, who are engaged as Sweepers in the first

respondent Municipality on daily wage basis, have sought for

regularisation and have submitted Exts.P3, P5 and P7 in this behalf

before the Chairman of the Municipality .

2. The Chairman shall place those representations before

the Municipal Council and the first respondent Municipality shall

take a decision thereon within a period of three months from the

date of receipt of a copy of this judgment. The first respondent

shall keep in mind Ext.P1 government order while taking such a

decision as aforementioned.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge