High Court Kerala High Court

Ambika Rajendran vs State Of Kerala on 22 November, 2010

Kerala High Court
Ambika Rajendran vs State Of Kerala on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34927 of 2010(M)


1. AMBIKA RAJENDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. ASSISTANT ENGINEER,

                For Petitioner  :SMT.P.K.SHAKKEELA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/11/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 34927 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 22nd day of November, 2010.

                            J U D G M E N T

Petitioner is working as casual sweeper under the 4th

respondent. According to the petitioner the petitioner was working

from 2003 onwards. The petitioner submits that the sweeping area is

nearly 1000 sq. meter and therefore the petitioner is entitled to

regularisation in service in accordance with Ext. P2 Government

Order, which itself was issued as per a judgment of this Court.

Seeking that relief, the petitioner has filed Ext. P3 representation

before the 2nd respondent. The petitioner seeks a direction to the 2nd

respondent to consider and pass orders on Ext. P3 expeditiously.

2. I have heard the learned standing counsel for the Kerala

State Electricity Board also.

Having heard both sides, I dispose of this writ petition with a

direction to the 2nd respondent to consider and pass orders on Ext.

P3, after affording an opportunity of being heard to the petitioner, as

expeditiously as possible, at any rate, within two months from the

date of receipt of a copy of this judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.