High Court Kerala High Court

I.Devaky vs State Of Kerala on 29 June, 2009

Kerala High Court
I.Devaky vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18063 of 2009(C)


1. I.DEVAKY, W/O.GANGADHARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS
                       ...       Respondent

2. THE CHIEF ENGINEER (ADMINISTRATION)

3. ASSISTANT EXECUTIVE ENGINEER,

4. THE EXECUTIVE ENGINEER,

5. ASSISTANT ENGINEER,

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/06/2009

 O R D E R
                               P.N.RAVINDRAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                        W.P.(C) No. 18063 of 2009 C
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                    Dated this the 29th day of June, 2009

                                JUDGMENT

Sri. B.H. Mansoor, the learned counsel appearing for the

respondents and Smt. Anu Sivaraman, the learned Government Pleader

appearing for the respondents.

2. The petitioner who is an S.L.R. worker has filed this writ petition

seeking a writ in the nature of mandamus commanding the Chief Engineer,

the second respondent herein, to consider the request made by her in Ext.P2

representation, wherein she has requested the Chief Engineer to regularize

her in service. It is brought to my notice that the petitioner will attain the

age of superannuation on 31-8-2009. The Assistant Engineer in whose

office the petitioner is working has forwarded Ext.P2 representation to the

Assistant Executive Engineer along with Ext.P3 letter and he in turn has

forwarded it to the Chief Engineer along with Ext.P4 letter dated 30-4-2009.

Ext.P3 discloses that the petitioner had 543 days of service as H.R. worker

during the period from 19-5-1983 to 1-4-1987 and that she also had 112

days of service as C.L.R. worker as on 19-5-1983. In my opinion, as the

request made by the petitioner has been forwarded by respondents 3 and 4

W.P.(C) No. 18063/09 2

to the second respondent and as the petitioner would attain the age of

superannuation on 31-8-2009, the second respondent should expeditiously

consider the request made by the petitioner in Ext.P2 representation.

I accordingly dispose of this writ petition with a direction to the

second respondent to consider Ext.P2 representation, in the light of Exts.P3

and P4 and the relevant Government orders governing the field and take a

decision thereon expeditiously and in any event within one month from the

date on which the petitioner produces a certified copy of this judgment

along with a copy of this writ petition before him. The second respondent

shall also afford the petitioner a reasonable opportunity of being heard

before passing orders as directed above. The second respondent shall after

orders are passed, communicate a copy thereof to the petitioner

expeditiously.

P.N.RAVINDRAN,
JUDGE.

mn.