IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6175 of 2010(V)
1. MINI V.N. PART TIME SWEEPER,
... Petitioner
Vs
1. THE KERALA WATER AUTHORITY REPRESENTED
... Respondent
2. THE CHIEF ENGINEER, CENTRAL REGION,
3. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.R.RAJASEKHARAN PILLAI
For Respondent :SRI.J.KRISHNA KUMAR, SC, KWA
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/07/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.6175 of 2010 (V)
---------------------------------
Dated, this the 29th day of July, 2010
J U D G M E N T
The petitioner claims to be a Part Time Sweeper, engaged in
the PH Sub Division Office of the 1st respondent at Thodupuzha. It
is stated that she has been engaged since 01/07/1993 and that she
is entitled to regularisation of her service on the basis of GO(P)
No.501/2005/Fin. dated 25/11/2005, as clarified in GO(P)
No.61/2010/Fin. dated 09/02/2010.
2. In view of the claim as above, I direct the 3rd respondent
to consider the case of the petitioner and get the sweeping area
measured as provided in GO(P) No.501/2005/Fin. dated
25/11/2005 and make necessary proposal to the 1st respondent in
order to pass orders in the matter.
It is directed that the petitioner shall produce a copy of this
judgment before the 3rd respondent for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg