High Court Kerala High Court

Jayalakshmi K.T. vs The Tahasildar on 8 December, 2006

Kerala High Court
Jayalakshmi K.T. vs The Tahasildar on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32744 of 2006(W)


1. JAYALAKSHMI K.T., D/O.KELAPPAN,
                      ...  Petitioner

                        Vs



1. THE TAHASILDAR, VATAKARA TALUK,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, KOZHIKODE.

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :08/12/2006

 O R D E R
                           PIUS C. KURIAKOSE, J.

                            -------------------------------

                         W.P.(C) No. 32744  OF 2006

                          -----------------------------------

                  Dated this the 8th day of December, 2006


                                   JUDGMENT

The grievance of the petitioner who was being engaged as

cleaner cum sweeper on daily wages is that her services were illegally

terminated. I do not propose to examine the genuineness of the

grounds raised. Ext.P4 complaint submitted by the petitioner is

presently before the District Collector. The District Collector will take up

Ext.P4, consider the same in the light of various grounds raised in the

Writ Petition and take a decision. The decision as ordered above will be

taken by the District Collector at his earliest and at any rate within two

months of receiving copy of this judgment together with copy of this Writ

Petition.

The Writ Petition is disposed of as above.





                                            PIUS C. KURIAKOSE, JUDGE

btt


WPC    2