IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33882 of 2006(H)
1. R. PUSHPA, W/O.SABARIMUTHU,
                      ...  Petitioner
                        Vs
1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent
2. THE CHIEF ENGINEER, PUBLIC WORKS
3. THE EXECUTIVE ENGINEER,
4. THE ASSISTANT ENGINEER,
                For Petitioner  :SRI.N.SUGATHAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
 Dated :19/01/2007
 O R D E R
                          K.K. DENESAN, J.
                    = = = = = = = = = = = = = = =
                     W.P.(C) No.33882 OF 2006 H
                    = = = = = = = = = = = = = = =
               Dated this the 19th January, 2007
                          J U D G M E N T
The petitioner is working as Part-time Sweeper on
daily wages. She has filed application for
regularisation of her service and for pay and
allowances at the rate applicable to regular employees
in terms of the Government Orders on the subject.
Facts necessary for consideration of the claim of the
petitioner have been stated by her in Ext. P4
representation filed before the 1st respondent. The
Executive Engineer (Respondent No. 3) as per Ext. P3
has written to the Superintending Engineer about the
need for having one more post of Part-time Sweeper in
the P.W.D. Building Section.
2. Government is the competent authority to
create or sanction posts of Part-time Sweepers and also
to pass orders regularising the service of the
incumbents working in the various government
departments as per Govt. Order dated 25-11-2005. It
is, therefore, only just and proper that Ext. P4
representation filed by the petitioner is taken up for
WPC No.33882 /2006 -2-
consideration along with Ext. P3 letter and other
particulars furnished by the subordinate engineers.
Government shall pass orders on Ext. P4 in accordance
with law within two months from the date of receipt of
a copy of the judgment along with the copy of the writ
petition. Until orders are passed on Ext. P4, status
quo as it obtains today shall continue, as far as the
petitioner is concerned.
The writ petition is disposed of as above.
K.K. DENESAN
JUDGE
jan/