High Court Kerala High Court

O.H.Naushad vs The Secretary To Government on 5 June, 2008

Kerala High Court
O.H.Naushad vs The Secretary To Government on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17958 of 2007(K)


1. O.H.NAUSHAD, ONATHIL HOUSE KADUVAMOOZHY
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT , DEPARTMENT
                       ...       Respondent

2. THE ERATTUPETTA GRAMAPANCHAYATH,

3. HAMSAKUTTY, TRACTER DRIVER,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :SRI.V.K.MOHAMMED YOUSUF

The Hon'ble MR. Justice V.GIRI

 Dated :05/06/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                     W.P.(C).17958/2007
                        --------------------
             Dated this the 5th day of June, 2008

                        JUDGMENT

Petitioner was appointed as Tractor driver in the

second respondent, Panchayat, on 19.10.2005, on daily

wage basis as evidenced by Ext.P1. Apparently, his

services were later dispensed with and instead, the third

respondent is appointed, again on a daily wage basis.

Petitioner has submitted Ext.P3 representation before the

Government. The only direction which could be issued in

this case is one to the Government to consider Ext.P3.

In the result, writ petition is disposed of directing

the first respondent to consider Ext.P3 representation and

issue a reply thereto to the petitioner, within a period of

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

judgment.

V.GIRI,
Judge

mrcs