High Court Kerala High Court

A.C.Chithra vs The Principal Agriculture … on 16 January, 2007

Kerala High Court
A.C.Chithra vs The Principal Agriculture … on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32439 of 2006(J)


1. A.C.CHITHRA, W/O.PRASAD,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL AGRICULTURE OFFICER,
                       ...       Respondent

2. THE DIRECTOR,

3. THE SECRETARY TO GOVT.,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :16/01/2007

 O R D E R
                                  K.K.DENESAN, J

                          -------------------------------

                          W.P.(C)NO. 32439 of 2006

                          -------------------------------


                  Dated this the 16th day  of January, 2007



                                       JUDGMENT

The petitioner is working as Part Time Casual Sweeper in the

office of the Principal Agricultural Officer, Kannur. The application for

regularisation of service and for payment of emoluments is pending

with the third respondent Government. In the affidavit sworn to behalf

of the third respondent in CCC No.1201/2006, the following statement

was made in paragraph 6.

“The office building of Krishi Bhavan, Kadambur

where the petitioner was being engaged for

sweeping work, was shifted to a new building with

effect from 1.9.2004. This new building has above

100 sq.m. sweeping area. Proposal has been

forwarded to Government as per the direction in

GF.O.(P)No.501/05 Fin.dtd.25.11.2005 to regularise

her service with effect from 1.9.04

(E2.12153/2005.dtd.19.1.2006). Hence the

petitioner is not eligible to get arrears of salary upto

1.9.2004 as per the then existing Government Order

and as per the direction in the judgment”

W.P.(C)No.32439/2007 2

2. The above affidavit was filed in October 2006. Government

Pleader submits that the matter is still under the consideration of the

Government. It is, therefore, necessary that a time limit shall be fixed

for the third respondent to take final decision in the matter.

3. Accordingly, I direct the third respondent to pass appropriate

orders in the light of the statement earlier made in Ext.P2 affidavit and

in terms of Ext.P3 G.O., within six weeks from the date of receipt of a

copy of the judgment. The petitioner shall produce a copy of the

judgment along with a copy of the writ petition before the third

respondent for information and compliance.

The writ petition is disposed of with the above directions.

K.K.DENESAN, JUDGE

css/

W.P.(C)No.32439/2007 3