IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1031 of 2008()
1. ANNAMMA JOSEPH, CHIRAPARAMBIL HOUSE
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE MANAGING DIRECTOR
3. THE DISTRICT MANAGER
For Petitioner :SRI.K.KARTHIKEYA PANICKER
For Respondent :SRI.ELVIN PETER P.J.
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/05/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.A.No.1031 of 2008
=====================
Dated this the 26th day of May, 2008.
JUDGMENT
Koshy,J.
After the direction in the judgment in O.P.No.21971 of
2002, the recruitment rules were framed by the respondents
Corporation and it was approved by the Government by G.O.(MS)
No.8/07/TD dated 12.1.2007. According to the above, sweeper
post has to be filled up through candidates sponsored by
employment exchange. Even though the petitioner was
continuing on daily wages as sweeper, her name was not
sponsored and one T.K.Subadra was selected and appointed as
full time sweeper. Consequently, the petitioner’s temporary
employment was not continued. At the time of earlier judgment,
no rules were framed. Now permanent appointments were made
WA 1031/08 -: 2 :-
as per the rules and person who was appointed was not
impleaded in this case. In these circumstances, we are of the
view that no interference is called for in the impugned judgment.
The Writ Appeal is accordingly dismissed.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 27/5