High Court Kerala High Court

Shyla C. vs The District Social Welfare … on 6 February, 2007

Kerala High Court
Shyla C. vs The District Social Welfare … on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4108 of 2007(L)


1. SHYLA C., D/O. T.V.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SOCIAL WELFARE OFFICER,
                       ...       Respondent

2. THE CHILD DEVELOPMENT PROJECT OFFICER,

3. STATE OF KERALA,

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :06/02/2007

 O R D E R
                             K.K. DENESAN, J.



                   = = = = = = = = = = = = = = =

                    W.P.(C) No. 4108 OF 2007 L

                   = = = = = = = = = = = = = = =



                  Dated this the 6th February, 2007



                             J U D G M E N T

The Government have issued order dated 11-10-2006

laying down principles for selection and appointment of

Anganvadi Workers and Helpers in the various

Anganvadies under Project Officers in the Social

Welfare Department. The petitioner submits that she

has got a service of 2 years and 10 months as Anganvadi

Worker and going by the norms prescribed by the

Government in Govt. Order dated 11-10-2006, her case

has to be considered for appointment against one of the

vacancies in the I.C.D.S. Project, Payyannur.

2. Ext. P5 representation filed by the petitioner

is pending with the 2nd respondent. Hence, there shall

be an order directing the 2nd respondent to take

appropriate decision in terms of Govt. Order dated

11-10-2006 as early as possible. The order thus passed

shall be communicated to the petitioner. Needless to

state that the case of the petitioner shall be

considered against the vacancies existing presently or

against any vacancy that may arise in the immediate

WPC No. 4108/2007 -2-

future.

The petitioner shall produce a copy of the

judgment along with a copy of the writ petition before

the 2nd respondent for necessary action.

K.K. DENESAN

JUDGE

jan/