High Court Kerala High Court

Njanadas vs Neyyattinkara Municipality on 6 April, 2010

Kerala High Court
Njanadas vs Neyyattinkara Municipality on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10997 of 2010(Y)


1. NJANADAS, BLESSY BHAVAN, KUDANGAVILA,
                      ...  Petitioner

                        Vs



1. NEYYATTINKARA MUNICIPALITY,
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/04/2010

 O R D E R
                     C.T.RAVIKUMAR, J.
                       ----------------------
                 W.P.(C) No.10997 of 2010
                  ---------------------------------
            Dated this the 6th day of April 2010


                       J U D G M E N T

The petitioner had been working as a Driver (CLR) in the

respondent Municipality from 2.8.1999 to 31.5.2005. The

grievance of the petitioner is that similarly situated persons

were given regularization in service and in fact, according to

him, even lesser experienced hands were also given such

regularization. Feeling aggrieved by the said arbitrary and

discreminatory action in the matter of regularisation, the

petitioner has submitted Ext.P4 representation praying for

regularization or appointment on regular basis. So far no action

has been taken on Ext.P4 representation, it is submitted.

2. Entitlement of the petitioner for regularisation/

appointment on regular basis, in view of the circumstances

expatiated above, is a matter to be considered by the

W.P.(C) No.10997 of 2010
-2-

respondent. In fact, Ext.P4 representation has been filed by the

petitioner inviting such consideration.

In the circumstances, without making any observation as to

the merits of the case, this writ petition is disposed of with a

direction to the respondent to consider and pass orders on

Ext.P4 representation, expeditiously, at any rate, within a period

of two months from the date of receipt of a copy of this

judgment.

C.T.RAVIKUMAR, JUDGE

Jvt