High Court Kerala High Court

K.J.Geethamma vs The State Of Kerala on 6 July, 2007

Kerala High Court
K.J.Geethamma vs The State Of Kerala on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 321 of 2005(L)


1. K.J.GEETHAMMA, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE TRANSPORT COMMISSIONER,

3. THE JOINT REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.SUNIL V.MOHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :06/07/2007

 O R D E R
                  K.BALAKRISHNAN NAIR, J.

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

                      W.P.(C) No.321 of  2005 L

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

                   Dated this the 6th  day of July, 2007.



                                 JUDGMENT

The petitioner is a Part-time Sweeper working under the

3rd respondent since 1995. This writ petition is filed claiming

regularisation in service. Now, the case of the persons like the

petitioner is covered by Government Order, G.O.(P)No.501/fin

dated 25.11.2005.

2. In view of the above position, the petitioner may move

the 1st respondent claiming regularisation by submitting a

representation to the 3rd respondent within one month from today.

The 3rd respondent will forward the same through proper channel

with his comments to the first respondent within two months from

the date of receipt of it. The 1st respondent Government, upon

receipt of the said representation along with other materials, will

pass final orders on it, within three months from the date of receipt

of the same.

Writ petition is disposed of as above.

Sd/-

(K.BALAKRISHNAN NAIR)

JUDGE

sk/

//true copy//