IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13162 of 2008(P)
1. PADMANABHAN NAIR, S/O.GOPALAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT COLLECTOR, MALAPPURAM.
3. THE TAHSILDAR, PERINTALMANNA TALUK,
For Petitioner :SRI.K.MUHAMMED SALAHUDHEEN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).13162/2008
--------------------
Dated this the 16th day of June, 2008
JUDGMENT
Petitioner submits that he is working as casual
sweeper in a Government Office. He is entitled to be
regularized in service and paid wages in terms of G.O.(P).
501/2005. Petitioner refers to Ext.P7 judgment which has
considered the similar issue in detail. In my view,
petitioner’s claim may be forwarded, in the first instance,
to the Head of Office where the petitioner is working, and
then forward the same to the Government to be dealt with
in terms of Ext.P7 judgment.
2. In the result, writ petition is disposed of permitting
the petitioner to approach the Head of office for
submitting an application in the form prescribed in G.O.
(P).501/2005. If such request is made within one month
from today, concerned Head of Office shall forward the
application in relation to the petitioner, in the form
prescribed in G.O.(P).501/2005, to the Government, along
W.P.(C).13162/2008
2
with the sweeping area certificate to be determined in
terms of the said Government Order, within one month
from the date of receipt of representation from the
petitioner. Government shall take a decision thereon,
within three months thereafter.
V.GIRI,
Judge
mrcs