High Court Kerala High Court

Ganesan.V vs Chittur-Thathamangalam … on 16 July, 2010

Kerala High Court
Ganesan.V vs Chittur-Thathamangalam … on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22307 of 2010(K)


1. GANESAN.V,  S/O.VEERAN,
                      ...  Petitioner
2. PONNUSWAMI.A,
3. RAVICHANDRAN.S,
4. MANI.S,
5. RAMESH.A, S/O.APPASWAMI,
6. RAMESH.K., S/O.KITTAN,
7. VALLIAMMA.A,
8. VALLIYAMMA.K.,
9. MANIKANDAN.S,
10. BAIJU.S, S/O.SOMAN,
11. MURUKESAN.A, S/O.ANKAPPAN,
12. PRAKASAN.M, S/O.MURUKESAN,
13. BALAN.A, S/O.ANKAPPAN,
14. PADMANABHAN,
15. JAYAKUMAR.M.S., S/O.MANI,
16. SIVADAS.A, S/O.APPUKUTTAN,
17. SANTHAKUMARAN, PERUMKODE,
18. CHITHRA RAJAN,

                        Vs



1. CHITTUR-THATHAMANGALAM MUNICIPALITY,
                       ...       Respondent

2. SECRETARY,

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/07/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.22307 of 2010 (K)
             ---------------------------------
               Dated, this the 16th day of July, 2010

                            J U D G M E N T

The petitioners claim to be CLR workers engaged by the

respondent Municipality. According to the petitioners, in view of

Ext.P1, which has been implemented by the Palakkad Municipality

by Ext.P5, they are entitled to similar treatment and regularisation.

It is seen that they have made this claim by Ext.P2 and other

representations before the 1st respondent. Orders on the

representations have not been passed and therefore, the writ

petition has been field.

2. The claim of the petitioners for regularisation is yet to be

considered by the 1st respondent and in view of the pendency of

Ext.P2 and other representations, which are claimed to have been

filed, I direct the 1st respondent to consider and pass orders

thereon. This shall be done as expeditiously as possible, at any

rate, within four weeks of production of a copy of this judgment.

The petitioner shall produce a copy of this judgment along

with a copy of this writ petition before the 1st respondent for

compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg