IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35377 of 2009(N)
1. PUSHPA.A,ANGANWADY WORKER,ANNUR
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY SECRETARY
... Respondent
2. THE DIRECTOR OF SOCIAL WELFARE
3. THE DISTRICT SOCIAL WELFARE OFFICER,
4. THE CHILD DEVELOPMENT PROJECT OFFICER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/12/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 35377 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 13th day of December, 2010
J U D G M E N T
The petitioner is an Anganwady Worker who was
provisionally working as such for the past 11 years. The
petitioner submits that, the right of such persons for regular
appointment has been recognised by Ext.P3 judgment.
Pursuant thereto the respondents have prepared a seniority
list of persons to be regularised in service. The petitioner is
rank No.5 in that list. According to the petitioner, persons
up to rank No.4 in the seniority list have already been given
regular appointment. The petitioner also seeks
regularisation accordingly.
The only contention of the learned Government Pleader
is that the petitioner could not be given regular
appointment only because of want of vacancies. He further
submits that, the petitioner would be accommodated as a
regular hand in the next arising vacancy. This is recorded
and the writ petition is closed.
S. SIRI JAGAN
JUDGE
shg/-