IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4027 of 2009(D)
1. C.KARTHIYANI, AGED 48 YRS,W/O. CHAMMY
... Petitioner
2. KALLIYANIKUTTY AMMA, AGED 58 YRS,
3. SUBRAMANNIAN, PUTHUVEETTIL HOUSE,
4. SUNDARAN, KALARIKKAL, AMBALAPPARA KRISHI
Vs
1. STATE OF KERALA REP.BY SECRETARY TO
... Respondent
2. DIRECTOR OF AGRICULTURE, VIKAS BHAVAN,
3. PRINCIPLE AGRICULTURAL OFFICER,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :15/10/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 4027 of 2009
--------------------------
Dated this the 15th October,2009
J U D G M E N T
Heard learned counsel for the petitioner and learned
Senior Government Pleader.
2. Petitioners are Casual Sweepers working at
Chalavera, Ottapalam, Lakkidi Perur and Ambalappara
Krishi Bhavans and according to them, the sweeping area
serviced by them is in excess of 100 Sq.mtrs. This is
sought to be substantiated by Exts.P3, P5, P7 and P8
Sweeping Area Certificates issued by the respective
Agricultural Officers (produced along with I.A No.12449 of
2009). Regularisation of casual sweepers is now governed
by the provisions contained in G.O (P) 501/05/Fin. Dated
25.11.2005 ( produced as Ext.P1 in the writ petition).
Since the applications in relation to petitioners, seeking
creation of a post of Part-time Sweeper and regularisation
of the services of the petitioners, have been forwarded by
the respective Agricultural Officers to the Government, the
Government shall take a decision thereon within four
W.P ( C) No. 4027 of 2009
2
months from the date of receipt of a copy of this judgment,
in terms of G.O (P) No.501/05/Fin. Dated 25.11.2005.
3. A copy of the writ petition as also I.A
No.12449/2009 along with the documents accompanying
them, shall be produced along with a copy of this judgment
by the petitioner before the 1st respondent, for compliance.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 4027 of 2009
3
W.P ( C) No. 4027 of 2009
4