IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12768 of 2004(T)
1. SASIDHARAN. P., S/O. N. PONNUMUTHAN,
... Petitioner
2. CHRISPIN. S., KIZHAKKETHANNIKKAVILA
3. RAVEENDRAN. K., S/O. K. KUTTAN PILLAI
4. C. APPU, S/O. K. CHELLAYYAN NADAR,
5. T. SUNNY, S/O. THANKAPPAN M.,
6. V. REMESAN, S/O. VELUKUTTY,
7. P. MANIYAN, S/O. M. PONNU,
8. P. MADHU, S/O. PONNU, THEKKEY
9. K. RAJENDRAN, PARAYAKONATHU MELE PUTHEN
10. N. MOHANAN, S/O. NESAN,
11. JAYAKUMARI. S.A., THANNIVILA PUTHEN
12. J. SARADA, KUNNUVILA VEEDU, THOZHUKAL,
13. P. VASANTHAKUMARI, D/O. PONNAMMA,
14. V. VELAPPAN, S/O. VASUDEVAN ASSARI,
15. J. SANAL KUMAR, S/O. J. JOHNSON,
16. S. ANILKUMAR, S/O. SREEDHARAN NAIR,
17. C. LALITHA, D/O. CHELLAMMA,
18. B. AMBIKA KUMARI, D/O. BHARGAVI,
19. SURENDRAN. L., VALIYAVILA VEEDU,
20. M. AJIKUMAR, S/O. MANIYAN, T.M. NIVAS,
21. BAIJU. M., PAVITHRANAMTHAPURAM
Vs
1. THE DIRCTOR OF MUNCIPALITIES,
... Respondent
2. NEYYATTINKARA MUNCIPALITY,
For Petitioner :SRI.BINDU SREEKUMAR
For Respondent :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.12768 of 2004
----------------------------------------------
Dated 26th November, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “To issue a writ of mandamus and other appropriate writ,
order or direction, commanding and compelling the 2nd respondent
to regularise the petitioners’ service;
(ii) To issue a writ of mandamus or appropriate writ, order or
direction commanding and compelling the 1st respondent to take
all appropriate steps and to see that the petitioners are regularised
by the 2nd respondent.”
It is for the petitioners to approach the first respondent, in which
case, the matter will be duly examined by the said respondent
with notice to the first two petitioners as representatives of the
rest of the petitioners, and the second respondent and
appropriate orders in accordance with law will be passed within
another four months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs