IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33468 of 2007(H)
1. EDWARD JOSEPH, AGED 46 YEARS,
... Petitioner
2. T.K.SASI, AGED 43 YEARS,
3. A.V.BABU, AGED 47 YEARS,
4. T.V.PAULOSE, AGED 47 YEARS,
5. K.M.ELDHOSE, AGED 52 YEARS,
6. P.T.BHASKARAN, AGED 45 YEARS,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE KERALA WATER AUTHORITY,
For Petitioner :SRI.M.R.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 33468 of 2007
--------------------------
Dated this the 14th November, 2007
J U D G M E N T
The petitioners are now NMR operators in the Water
Authority. According to them, they should have been brought
into regular establishment on completion of 5 years service in
the NMR category. In a similar situation, this Court had directed
the Government to take a decision as to whether such persons
were entitled to regularisation in the NMR category on
completion of five years of NMR service. The directions issued
in Exhibit-P4 will be applicable to the petitioners in the present
case also.
2. I have heard the learned counsel for the petitioners,
the learned Government Pleader and the learned Standing
Counsel for the Water Authority.
This writ petition is disposed of directing the petitioners to
approach the 1st respondent with a representation raising the
claim as raised by them in the writ petition, within one month
from the date of receipt of a copy of this judgment. If such
representation is so received, the 1st respondent shall, after
hearing the petitioners, take a decision on the claim made by the
W.P ( C) No. 33468 of 2007
2
petitioners for regularisation as NMR Operators with reference
to the date on which they had completed five years of NMR
service. Such decision shall be taken, within three months from
the date of receipt of a copy of the representation, keeping in
mind the observations in Exhibit-P4 judgment also.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 33468 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007