High Court Kerala High Court

Gracy Thikkunnumpurath vs Medical Officer on 29 June, 2010

Kerala High Court
Gracy Thikkunnumpurath vs Medical Officer on 29 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31575 of 2008(H)


1. GRACY THIKKUNNUMPURATH, W/O. JOY,
                      ...  Petitioner

                        Vs


1. MEDICAL OFFICER
                       ...       Respondent

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/06/2010

 O R D E R
                     ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 31575 OF 2008 (H)
                =====================

            Dated this the 29th day of June, 2010

                        J U D G M E N T

The challenge in the writ petition is against Ext.P5 to the

extent the claim of the petitioner for regularization as a Part Time

Sweeper raised in view of the provisions contained in Ext.P3 GO

(P) No.501/2005/Fin. dated 25/11/05, was rejected.

2. A reading of Ext.P5 order shows that in the office of the

1st respondent, there was already a sanctioned post of Part Time

Sweeper and that the Part Time Sweeper working in that post was

transferred on 16/7/2001. Thereafter, four persons including the

petitioner were engaged. When claim was raised by the

petitioner for regularization, that was considered, and in view of

the above factual position, the same was rejected by Ext.P5. It is

also seen that subsequent to Ext.P5 and prior to the filing of this

writ petition, as per Ext.R1(a) order dated 25/10/2007, the

additional 4th respondent has been appointed on a regular basis

as a Part Time Sweeper.

3. First of all, the appointment of the additional 4th

respondent by Ext.R1(a) is not under challenge. Therefore, in the

WPC No. 31575/08
:2 :

absence of such a challenge, the petitioner cannot seek any relief in

this writ petition.

4. Referring to Clause 10 of Ext.P3 Government Order dated

25/11/2005, counsel submits that if there are more than one

claimant, such claimant could be appointed in any other office. It is

stated that that the petitioner is willing to work in any other office,

and therefore, her claim needs to be considered. However, a

reading of Clause 10 shows that it only directs that such cases

should be decided on a case to case basis, and does not in my view,

create any obligation on the appointing authority to offer

employment to all such Part Time Sweepers like the petitioner. Even

otherwise, Clause 10 applies only to cases where termination of the

Part Time Sweeper was by virtue of Government order dated

19/7/2003, which is not the case of the petitioner. The case of the

petitioner therefore is not covered by Clause 10, and therefore, she

cannot set up any claim for regularization.

5. Counsel for the petitioner submits that the pay as revised

has not been paid for the period she was engaged. It is made clear

that if the petitioner has any such monetary claims, it is open to the

WPC No. 31575/08
:3 :

petitioner to take up the matter before the 1st respondent, in which

case, needful shall be done to redress her grievance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp