High Court Kerala High Court

Sosamma E.C. vs State Of Kerala Represented By … on 7 November, 2007

Kerala High Court
Sosamma E.C. vs State Of Kerala Represented By … on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32980 of 2007(A)


1. SOSAMMA E.C., PART TIME CASUAL SWEEPER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY SECRETARY
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER HEALTH

3. THE MEDICAL OFFICER, PRIMARY HEALTH

4. THE ASST.EXECUTIVE ENGINEER,

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/11/2007

 O R D E R
                              V.GIRI,J.
                        -------------------------
                  W.P ( C) No. 32980 of 2007
                       --------------------------
             Dated this the 7th November, 2007

                         J U D G M E N T

Petitioner is a casual sweeper presently working in the

Primary Health Centre, Chandanappally, Pathanamthitta district.

According to her, she was appointed as a Casual Sweeper in the

Primary Health Centre as per the order of the D.M.O since

28.2.02 as evidenced by Ext.P1. The petitioner contends that the

sweeping area of the petitioner has been certified under Ext.P6,

according to which, total area is 434.26 sq.m. Petitioner’s claim

for sanction of a part time sweeper and regularisation of services

is pending before the Government as Ext.P8.

2. In terms of the Government Order G.O(P).

501/2005/Fin. dated 25.11.2005, it is up to the Government to

take a decision to sanction a post of P.T sweeper depending upon

the sweeping area.

After having heard the learned counsel for the petitioner

and learned Government Pleader, this Writ Petition is disposed

of directing the 1st respondent to take a decision on Ext.P8

within 2 months from the date of receipt of a copy of this

judgment. In doing so, 1st respondent will keep in mind the

W.P ( C) No. 32980 of 2007
2

directions issued by this Court in W.A. No. 1863 of 2004 and

connected cases. Petitioner’s claim for arrears of wages will also

be determined in accordance with the directions issued in the

aforementioned judgment.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 32980 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007