IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 4302 of 1999(K)
1. M.M.IBRAHIM
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.P.KRISHNAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/02/2009
O R D E R
S. SIRI JAGAN, J.
----------------------------------------
O.P.Nos.4302 & 11354 OF 1999
------------------------------------------
Dated this the 17th day of February, 2009
JUDGMENT
The petitioners in these two original petitions claim to be
CLR workers. They are claiming regularization in service based
on Government Orders on the subject. The Government, by
G.O.(P) No.6/90/PW&T dated 20.1.99, decided to absorb certain
CLR workers in regular posts subject to certain conditions. The
primary condition for becoming eligible for the same was that the
CLR workers should have been in service on or before 19.5.1983
and they should have put in a minimum service of 500 days as on
1.4.1987. The petitioners in these two original petitions claim to
be CLR workers in service on or before 19.5.1983 who have put
in service of minimum 500 days as on 1.4.1987. However, they
have not been able to produce any reliable evidence to prove the
same. Their only contention is that the records are with the
respondents and they may be directed to produce the same. The
petitioners are claiming regularization in service with effect from
20.1.1990. They have filed these original petitions only in 1999.
O.P.Nos.4302/99 & Con.case 2
It is futile to consider the claims of the petitioners at this
distance of time especially in view of the fact that the
petitioners have not been able to furnish any reliable materials
in support of their contention that they satisfy the conditions
prescribed by the Government Order.
In the above circumstances, there is no merit in these
two original petitions and accordingly the same are dismissed.
S. SIRI JAGAN, JUDGE
Acd
O.P.Nos.4302/99 & Con.case 3