High Court Kerala High Court

Padmavathy vs State Of Kerala on 10 June, 2010

Kerala High Court
Padmavathy vs State Of Kerala on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14193 of 2010(Y)


1. PADMAVATHY ,W/O.BANERJI,AGE 27 YEARS,
                      ...  Petitioner
2. PHILOMINA CLEMENT,W/O.CLEMENT,AGE 41

                        Vs



1. STATE OF KERALA, REP.BY SECRETRY,
                       ...       Respondent

                For Petitioner  :SMT.A.G.ANEETHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :10/06/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                       W.P.(C).14193/2010
                      --------------------
              Dated this the 10th day of June, 2010

                            JUDGMENT

Petitioners claim to be Casual Sweepers working in the

Devicolam Range Office and Munnar Divisional Forest Office.

According to them, they are working since 2.2.2005. They claim

entitlement for regularization of their services on the strength of

G.O.(P).No.501/05/Fin. Dated 25.11.2005.

2. In the counter affidavit, respondents have produced

materials indicating that the petitioners have been engaged as

Casual Sweepers from 2.2.2007 and 2.2.2006 respectively.

These dates are indicated in Exts.R2(a) and R2(b) representations

made by the petitioners also. In this writ petition, petitioners

have also not produced any material to the contrary. In such

circumstances if the date of commencement of their services is

2.2.2007 and 2.2.2006, petitioners are ineligible for

regularization as ordered in G.O.(P).No.501/05/Fin. Dated

25.11.2005.

W.P.(C).14193/10
2

For the reasons stated above, writ petition is only to be

dismissed and I do so.

ANTONY DOMINIC,
Judge

mrcs