IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15660 of 2009(B)
1. SATHYABHAMA P., W/O. K.BABU,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. TRIBAL DEVELOPMENT OFFICER,
3. THE TRIBAL EXTENSION OFFICER,
For Petitioner :SRI.V.V.ASOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :12/06/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 15660 of 2009-B
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 12th day of June, 2009
JUDGMENT
The petitioner who belongs to a Scheduled Tribe community was
engaged as Scheduled Tribe Promoter in the office of the Tribal Extension
Officer, Panamaram Panchayat in the year 1991. Her services were
dispensed with on 27-04-2008. Aggrieved thereby, she has filed Ext.P1
representation before the Secretary to Government, Scheduled Castes and
Scheduled Tribes Development Department seeking regularization in
service. The petitioner has in Ext.P1 representation and in this writ petition
stated that the services of similarly situated persons have been regularized.
In this writ petition, the petitioner seeks a writ in the nature of mandamus
commanding the State of Kerala to consider Ext.P1 representation and pass
orders thereon within a time limit to be fixed by this Court.
2. The question whether the request made by the petitioner in
Ext.P1 representation can be granted is primarily a matter to be decided by
the State Government. The learned Government Pleader appearing for
respondents 1 and 2 submits that Secretary to Government, Scheduled
Castes and Scheduled Tribes Development Department will consider the
W.P.(C) No. 15660/09 2
request made by the petitioner in Ext.P1 and take a decision thereon
expeditiously.
In these circumstances, I dispose of this writ petition with a
direction to the Secretary to Government, Scheduled Castes and Scheduled
Tribes Development Department to consider Ext.P1 representation and pass
orders thereon, if orders have not been so far passed, within three months
from the date on which the petitioner produces a copy of this writ petition
along with a certified copy of this judgment. Needless to say the petitioner
shall also be afforded a reasonable opportunity of being heard.
P.N.RAVINDRAN,
JUDGE.
mn.