High Court Kerala High Court

P.Habeeb Rehman vs The Alanallur Grama Panchayat on 8 April, 2009

Kerala High Court
P.Habeeb Rehman vs The Alanallur Grama Panchayat on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12060 of 2009(B)


1. P.HABEEB REHMAN,S/O.UMMER,POOCHENGAL
                      ...  Petitioner

                        Vs



1. THE ALANALLUR GRAMA PANCHAYAT,
                       ...       Respondent

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/04/2009

 O R D E R
              T.R.RAMACHANDRAN NAIR,J.
                     -------------------------
                 W.P ( C) No.12060 of 2009
                     --------------------------
               Dated this the 8th April,2009

                       J U D G M E N T

The petitioner is working as Pump Operator under

the respondent Panchayat. It is submitted that the

Panchayat had been paying daily wages at the rate of

Rs.100/- per day. It is pointed out that the petitioner has

not received the remuneration from June 2007 to June

2008. The petitioner complained the matter before the

Panchayat and as per Exhibit-P2 resolution dated

12.7.2007 it was resolved to request the authorities to

permit the payment of wages. It is submitted that based

on Exhibit-P2, the Panchayat submitted a request before

the Hon’ble Minister for Water Resources. But in spite of

all the above steps, the petitioner is yet to receive the

amount.

2. In similar circumstances, one Sri.V.J. Thomas

approached this Court by filing WPC No.34263 of 2008

which was disposed of by Exhibit-P6 judgment. This

W.P ( C) No.12060 of 2009
2

Court directed the respondent, namely, the Panchayat to

take a decision on the representation within a period of

one month from the date of receipt of a copy of judgment.

It is averred that subsequently the Panchayat has granted

the benefits to the petitioner therein upto December 2008..

Therefore, there will be a direction to the respondent

Panchayat to take a decision on the request made by the

petitioner already or on any fresh representation he may

wish to file. A decision will be taken on the said requests

within a period of one month from the date of receipt of a

copy of this judgment. The Panchayat will take into

consideration the action taken by them pursuant to the

direction issued in the case of Sri.V.J. Thomas who is the

petitioner in Exhibit-P6.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.12060 of 2009
3

W.P ( C) No.12060 of 2009
4