IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 973 of 2006(S)
1. PRAKASAN. K.M., KANATHAI MEETHAL HOUSE,
... Petitioner
Vs
1. THE GOVERNMENT SECRETARY,
... Respondent
2. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.P.NARAYANAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :28/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
--------------------------
Cont. Case (C). Nos. 973 & 974 OF 2006
---------------------
Dated this the 28th day of March, 2007
J U D G M E N T
An affidavit has been filed by the Under Secretary to the
Social Welfare Department on 26th March, 2007. In the last
sentence of Para.3 of that affidavit, it is stated as follows:
“Order regularising these 19 employees including
the petitioner will be issued within one month after
observing the formalities”.
I record the above assurance and dispose of the Contempt
Case Civil directing the Government to honour the assurance
which has been given to the petitioners as per the above quoted
sentence.
PIUS C. KURIAKOSE, JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
21st DECEMBER, 2006