High Court Kerala High Court

Sosa P.V vs The Secretary To Government on 15 December, 2006

Kerala High Court
Sosa P.V vs The Secretary To Government on 15 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28844 of 2003(H)


1. SOSA P.V.,
                      ...  Petitioner
2. RAJAMMA C.K.,
3. VASANTHY T.N.,
4. BHARGAVI P.V.,
5. GOMATHYAMMA P.A,
6. PARUKUTTY AMMA A.,
7. GAURI AMMA V.,
8. RADHA V.K.,
9. ANANTHAVALLY K.R.,
10. RAJAMMA K.K.,
11. MARIYAMMA T.V.,

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. STATE OF KERALA,

3. THE DIRECTOR,

4. THE CHIEF DEVELOPMENT PROJECT OFFICER,

                For Petitioner  :SRI.C.N.PRABHAKARAN

                For Respondent  :SRI.B.RAMACHANDRAN, ADDL.CGSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :15/12/2006

 O R D E R
                            KURIAN JOSEPH, J.

                           --------------------------

                    W.P. (C).  NO. 28844 OF 2003

                              ---------------------


             Dated this the 15th day of December, 2006


                                J U D G M E N T

Petitioners contend that they are entitled to continue in service

beyond 50 years of age. Learned Central Government Standing Counsel

on instruction submits that, Anganwadi workers are engaged on

honorarium basis and hence they cannot be equated with the regular

employees and the service rules applicable to Central Government

Employees are not applicable to the Anganwadi workers. Therefore, the

stipulation of age limit as 58 cannot be said to be unreasonable. The writ

petition is hence dismissed without prejudice to the liberty to the

petitioners, if still aggrieved, to approach the Central Government.

KURIAN JOSEPH, JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

15th DECEMBER, 2006