High Court Kerala High Court

C.R. Rukmini vs State Of Kerala on 3 January, 2007

Kerala High Court
C.R. Rukmini vs State Of Kerala on 3 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 356 of 2007(P)


1. C.R. RUKMINI, W/O.T.K. SANKARAN,
                      ...  Petitioner

                        Vs



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

2. A.K. AYYAPPAN, ALAKKADA HOUSE,

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  : No Appearance

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

 Dated :03/01/2007

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



                = = = = = = = = = = = = = = =

                  W.P.(C) No. 356 OF 2007 P

                = = = = = = = = = = = = = = =



               Dated this the 3rd January, 2007



                         J U D G M E N T

Alleging illegal termination of the service of the

petitioner from the post of Sweeper, the petitioner has

filed a grievance petition before the 1st respondent

requesting to pass orders reinstating her in service as

expeditiously as possible based on the guidelines

issued in G.O.(P) No. 501/2005/Fin. dated 25-11-2005.

The petitioner will file a copy of the representation

before the head of the department where she was

employed so that, that representation will be forwarded

to the Government along with the remarks of that

officer for due consideration by the Government. This

shall be done by the petitioner within 10 days from the

date of receipt of a copy of the judgment. On receipt

of the representation by the head of the office along

with the copy of the judgment, the same shall be

forwarded to the Government through the head of the

department for appropriate consideration and orders.

The Government on receipt of the remarks from the head

of the office routed through the head of the department

WPC No. 356/2007 -2-

shall issue notice to the petitioner and the 2nd

respondent, afford them an opportunity of being heard,

if they respond to the notice, and take appropriate

decision on Ext. P2. This shall be done within two

months on receipt of the remarks from the head of the

office by the Government.

The writ petition is disposed of with the above

directions.

K.K. DENESAN

JUDGE

jan/