IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5356 of 2005(K)
1. RADHAMANI.K.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT OFFICER,
3. THE SENIOR VETERINARY SURGEON,
4. THE SECRETARY,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :25/06/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.5356 of 2005 K
-------------------------
Dated this the 25th day of June, 2008.
JUDGMENT
According to the petitioner, she has been
serving as a Casual Sweeper in the Champanthotty
Veterinary Poly Clinic since 1.4.2004. She has
approached this court seeking a direction to the
respondents from terminating her services and also
to give her salary and other service benefits with
arrears as provided in G.O.(P)No.3000/98 dated
25.11.1998. She has further sought for a
declaration that the decision in Mercy v. State
of Kerala {2004(2) KLT 848} applies to the
petitioner.
2. A detailed statement and a counter
affidavit have been filed by the Government.
Subsequent pleadings have also been placed on
record.
3. The absorption of casual sweepers in
part-time service and regularisation of service
and payment of wages on a par with the part-time
sweepers is governed by G.O.(P)No.501/05/Fin
dated 25.11.2005.
In the result, the writ petition is
disposed of in the following terms.
W.P.(C).NO.5356/05
:: 2 ::
(1) The petitioner shall make an
application before the 2nd respondent
for absorbing her as Part-time
Sweeper in the regular service. This
may be done within one month from
today.
(2) The 2nd respondent shall cause an
enquiry to be made into the said
application and if there is any
proposal to reject the petitioner’s
application, she must be given
intimation stating specific reasons
on the basis of which her application
is to be rejected.
(3) If the 2nd respondent accepts the
petitioner’s application, then it
shall be forwarded to the Government
within two months from the date of
receipt of the application from the
petitioner.
(4) Thereupon, the Government shall pass
orders thereon within a period of two
months thereafter.
(5) Till the aforementioned process is
completed, the petitioner shall be
permitted to continue in the same
capacity in which she is currently
placed.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//