IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1972 of 2008(I)
1. K.J.RAJAN @ RAJAN JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY TO
... Respondent
2. THE CHIEF ENGINEER,
3. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/01/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).1972/2008
--------------------
Dated this the 16th day of January, 2008
JUDGMENT
Petitioner was engaged as C.L.R worker in the
Kanhirappuzha Dam for various periods from 1980
onwards. He was included in the list of C.L.R workers,
under Ext.P1 Government Order. Subject to the
conditions mentioned therein, C.L.R workers in Public
Works Department have to be appointed in regular
service. Seniority list of C.L.R workers is to be prepared
by the concerned Executive Engineer and forwarded to the
Chief engineer. This was done under Ext.P2, wherein the
petitioner is also included. But a list of C.L.R workers
pursuant to Ext.P2 is yet to be drawn up, according to the
petitioner. Several reminders have been sent and there
was a direction by this Court as evidenced by Ext.P5 in
the case of some others. Still. neither a list nor an order
for regularization has come up, petitioner contends.
Ext.P4 representation is pending before the Chief
Engineer.
W.P.(C).1972/2008
2
2. After having heard the learned counsel for the
petitioner and the learned Government Pleader and
having perused the averments in the writ petition, writ
petition is disposed of directing the second respondent
to take expeditious steps to draw up the list of C.L.R
workers who are eligible to be included in the list of
S.L.R workers in terms of Ext.P1 Government Order,
without further delay, at any rate within a period of two
months from the date of receipt of a copy of this
judgment. Further regularization on the basis of the
said list is also to be undertaken, without delay.
V.GIRI,
Judge
mrcs