High Court Kerala High Court

Mareena Pinto vs State Of Kerala on 13 September, 2007

Kerala High Court
Mareena Pinto vs State Of Kerala on 13 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27295 of 2007(Y)


1. MAREENA PINTO, W/O.M.J.JOJO, AGED 48
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PANCHAYATH,

3. DEPUTY DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/09/2007

 O R D E R
                               V. GIRI , J
                ==========================
                      W.P.(C) NO. 27295 OF 2007
                ==========================
              Dated this the 13th day of September, 2007.


                              JUDGMENT

The petitioner, who is now working as Head Clerk, claims that

her service in the cadre of U.D. Clerk must be reckoned with effect

from 1989. Her claim was rejected by the Director of Panchayat as

per Ext.P8 dated 31.08.2006. The petitioner challenges Ext.P8. In my

view, the petitioner has an efficacious remedy before the Government

and in this regard she may approach the Government by means of a

representation within four weeks from today and on receipt of such

representation, the Government may take appropriate decision within

three months thereafter, after hearing the petitioner and any other

affected parties. I make it clear that I am not expressing any opinion

on the merits of the claim. The petitioner may produce a copy of the

writ petition along with the copy of the judgment.

V. GIRI, JUDGE.

rv