IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28497 of 2007(P)
1. PREMA.K., W/O NALINAKSHAN,
... Petitioner
2. RADHA.K., W/O RAVEENDRAN,
3. PINNANATH SAILAJA,
4. SUMATHI K., W/O MOHANAN,
5. SUBHASHINI E.V.,
Vs
1. THE DIRECTOR,
... Respondent
2. THE DISTRICT OFFICER,
3. CONTROLLING OFFICER/PRINCIPAL,
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/09/2007
O R D E R
S. SIRI JAGAN, J.
-------------------------------
W.P.(C)No. 28497 OF 2007
----------------------------------
Dated this the 26th day of September, 2007
JUDGMENT
The petitioners who claim to be unemployed ladies submit
that the 3rd respondent is continuing as temporary last grade
servants beyond six months to the prejudice of the rights of the
petitioners also to be considered for such temporary employment
through the Employment Exchange. However, for the present,
the petitioner would be satisfied with a direction to the 3rd
respondent to consider and pass orders on Ext.P3 representation
filed by the 1st petitioner after affording them an opportunity of
hearing.
2. I have heard the learned Government pleader also.
The learned Government pleader submits that none of the alleged
employees, who are continuing, have been made a party to this
writ petition.
3. The learned counsel for the petitioner submits that
while passing orders on Ext.P3, the 3rd respondent can hear them
also.
W.P.(c)No.28497/07 2
Having heard both sides, I dispose of this writ petition
with a direction to the 3rd respondent to consider and pass
appropriate orders on Ext.P3 representation filed by the first
petitioner after affording an opportunity of being heard to the
1st petitioner and the last grade employees, about whom the
complaint is made, as expeditiously as possible, at any rate,
within two months from the date of receipt of a copy of this
judgment.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.28497/07 3