IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1272 of 2009(B)
1. RADHA.K, TYPIST/CLERK, KAMCO, ATHANI,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. KERALA AGRO MACHINERY CORPORATION
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/01/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.1272/2009-B
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 13th day of January, 2009
J U D G M E N T
The petitioner is working as Typist-Clerk under the second
respondent. She was appointed on 16/08/2000. The appointment was
through Employment Exchange. Initially, it was for a period of one year
and, after one year of service, she was asked to continue on daily wages and
still she is continuing. Now she is of the age 46 and the chances for getting
any other employment is too remote. The petitioner is the only sole bread-
winner of the family as her husband is physically handicapped person. It is
stated that they do not have any own residence or any property.
2. Seeking for regularisation of her service, she has moved the
first respondent as per Ext.P4. The learned counsel for the petitioner
submits that the first respondent may be directed to consider Ext.P4 and
pass appropriate orders.
3. Heard the learned Standing Counsel for the respondents also.
There will be a direction to the first respondent to consider Ext.P4 in
W.P.(C) No.1272/2009
-:2:-
accordance with law and pass appropriate orders in the matter within a
period of three months from the date of receipt of the copy of this judgment.
As the petitioner has been continuing on temporary engagement, she may
not be relieved for accommodating fresh temporary hands.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms