IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28381 of 2009(P)
1. KUMARI LATHA A PART TIME CASUAL SWEEPER
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :09/10/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 28381 of 2009
--------------------------
Dated this the 9th October,2009
J U D G M E N T
Petitioner is a Part-time Casual Sweeper and she
claims to have been working since 1.4.1991. Originally the
sweeping area of the office where she was working from
1991 in the N.H. Section, Neyyattinkara, was 128 Sq.mt
and in the present office she is working from 2003
onwards, the sweeping area is stated to be 497.46 sq.
mtrs. This is sought to be substantiated with reference to
Exts. P2 and P4. Petitioner claims appointment as Part-
time Sweeper and regularisation in service in terms of
G.O (P) 501/2005 Dated 25.11.2005, Ext.P5 Government
Order. Ext.P6 request is pending before the 1st
respondent.
2. Heard learned Government Pleader also.
3. G.O (P) 501/2005 Dated 25.11.2005 lays down
the guidelines for absorption of casual sweepers into
regular service provided the sweeping area is in excess of
100 Sq.mtrs.
4. First respondent shall look into Ext.P6 and after
W.P ( C) No. 28381 of 2009
2
calling for a report from the office where the petitioner is
currently working, take a decision thereon in the light of
G.O (P) 501/2005 Dated 25.11.2005, within three months
from the date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 28381 of 2009
3
W.P ( C) No. 28381 of 2009
4