IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15189 of 2008(G)
1. SANDHYA.K., D/O.SIVASANKARAN,
... Petitioner
Vs
1. THE VETERINARY SURGEON,
... Respondent
2. DISTRICT COLLECTOR, PALAKKAD.
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/08/2010
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No.15189 of 2008
-------------------------------------
Dated this the 18th day of August 2010
J U D G M E N T
Petitioner claims to be Part Time Sweeper engaged in
the Veterinary Dispensary Kanjirappuzha, Mannarkad,
Palakkad District, from the year 2001 onwards. In this writ
petition, her complaint is that, her services are not
regularized as per the provisions in G.O.(P)
No.201/2005/Fin, Tvm dated 25.11.2005.
2. From the counter affidavit filed by the 1st
respondent, apart from other various contentions, it is
stated that the Assistant Engineer, PWD, Mannarkkad had
measured the area swept by the petitioner and submitted a
report stating that the sweeping area is only 87.64 sq.mts.
3. Admittedly, the Government Order referred above
W.P.(C) No.15189 of 2008
-: 2 :-
provides for regularization only if the sweeping area is more
than 100 sq.mts. In this case the sweeping area is less than
100 sq.mts and if so, regularization cannot be claimed by
the petitioner.
4. Irrespective of that, going by the provisions of
Government Order referred above, petitioner is entitled to
continued engagement and pay protection including
subsequent revisions. Therefore, petitioner will be
continued to be engaged as part time sweeper, and she will
also be eligible for the benefit of pay protection with future
revisions. It is so clarified.
This writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Jvt