High Court Kerala High Court

Annamma P.V vs State Of Kerala on 22 May, 2008

Kerala High Court
Annamma P.V vs State Of Kerala on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15075 of 2008(T)


1. ANNAMMA P.V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF SOCIAL WELFARE,

3. DISTRICT SOCIAL WELFARE OFFICER,

4. THE PROGRAMME OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :22/05/2008

 O R D E R
                              V.GIRI,J.
                -----------------------------------------
                       W.P.(C)No.15075 OF 2008
            -----------------------------------------------------
            DATED THIS THE 22ND DAY OF MAY, 2008

                          J U D G M E N T

Petitioner’s case is that he has been working as a Part Time

Casual Sweeper in the Jillathala I.C.D.S. Cell, Pathanamthitta

since April, 2000. Petitioner claims that she is entitled to be

regularised in service in terms of Exhibit P4, G.O.(P)

No.501/2005. According to the petitioner, the sweeping area

serviced by her is 150.81 Sq.Meters. An application for creation

of a part time post has been submitted before the Government as

per Exhibit P5.

2. G.O.(P)No.501/05 deals with regulation of service of

part time sweepers and also regularisation of their service subject

to the conditions mentioned therein. The application for creation

of part time post and regularisation of the services of the

petitioner is therefore a matter which is pending consideration.

3. I have heard learned counsel for the petitioner and the

learned Government Pleader.

In the result, the writ petition is disposed of directing the

W.P.(C)No.15075/08 -2-

first respondent to consider and pass orders on Exhibits P5 after

hearing the petitioner, within a period of three months from the date of

receipt of a copy of this judgment. Status quo as regards the

petitioner’s services shall be maintained till the Government takes a

decision.

V.GIRI, JUDGE.

dsn