IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10852 of 2004(P)
1. M.N.SREENIVASAN, PART TIME SWEEPER,
... Petitioner
2. A.N.CHANDRIKA, PART TIME SWEEPER,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.K.DENESAN
Dated :19/03/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 10852 OF 2004 P
= = = = = = = = = = = = = = =
Dated this the 19th March, 2007
J U D G M E N T
The petitioners are Part-time Sweepers attached to
the Collectorate, Ernakulam. Exts. P9 and P10
certificates issued by the P.W.D. Engineer show that
the sweeping area allotted to the 1st petitioner is
456.58 Sq. ms. and the sweeping area allotted to the 2nd
petitioner is 402.85 sq.ms. respectively. It is
contended that if the area thus certified is taken into
account, the petitioners are entitled to get their
services regularised as Part-time Sweepers and to get
basic pay at the rates sanctioned for sweeping 400 sq.
ms. to 800 sq. ms. The emoluments now paid to the
petitioners is at a consolidated rate of Rs.600/- per
mensem and they feel seriously aggrieved.
2. Government have issued orders laying down
guidelines for allotting sweeping area for Part-time
Sweepers as also the procedure to be followed for
creation of additional posts wherever required. Govt.
Order dated 25-11-2005 deals with the procedure for
regularising the services of Part-time Sweepers and
WPC No.10852 /2004 -2-
sanctioning due pay scales or emoluments, as the case
may be. The petitioners have approached the Government
seeking orders based on Govt. Order dated 25-11-2005.
3. Ext. P11 representation filed by the
petitioners is pending with the 2nd respondent. Since
the petitioners are working in the Revenue Department,
Ext. P11 shall be transmitted to the Secretary to
Government in the Revenue Department. The request made
by the petitioners for regularising their services
taking into account relevant aspects in the light of
Govt. Order dated 25-11-2005 deserves consideration.
The Secretary to Government shall advert to Exts. P9
and P10 as also orders relevant on the subject, take
decision as early as possible and communicate the same
to the petitioners within two months from the date of
receipt of a copy of the judgment. Ordered
accordingly. The plea raised by the petitioners that
the total area as certified by the P.W.D. Engineer
comes to 4675 sq. ms. and the argument that an
equitable distribution of the total area by proper
apportionment among the 8 (eight) Part-time Sweepers
including the petitioners now working shall be made to
WPC No.10852 /2004 -3-
eliminate arbitrariness, shall also be considered.
With the above directions the writ petition is
disposed of.
K.K. DENESAN
JUDGE
jan/