IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1433 of 2007(U)
1. SUBRAMANIAN, AGED 34,
... Petitioner
2. REJI.P.T., AGED 26, W/O.ANILKUMAR,
3. SWARNALATHA.K., AGED 37,
4. JAYAN.P., AGED 22,
5. SREEJITH.K., AGED 25,
6. MANI.K., AGED 25,
7. SHYLAJA.V., AGED 40,
Vs
1. KOZHIKODE DISTRICT HOSPITAL LTD.
... Respondent
2. THE MANAGING COMMITTEE OF THE KOZHIKODE
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.P.K.ASHOKAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/01/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO.1433 of 2007
----------------------------------
Dated this 12th day of January, 2007
JUDGMENT
I do not propose to go into the merits of the matter.
The petitioners assert that even now they are working as
sweepers in the respondent hospital and that their application
Ext.P3 seeking regularisation in service is pending before the 2nd
respondent. The writ petition will stand disposed of with the
following directions:
i). The respondents will take up Ext.P3,consider the same
in the light of the various grounds raised in the writ petition
taking into account the relevant materials placed on record by
the petitioners including Ext.P4 which the petitioners contend
has been passed in the case of a similarly circumstanced person
and take a correct and just decision on Ext.P3 at their earliest
and at any rate within six weeks of receiving a copy of this
judgment.
ii). If the service of the petitioners have not been terminated so
WPC No.1433/2007 2
far, the status quo as obtaining today will be maintained till
decision is taken by the respondents.
PIUS C.KURIAKOSE
Judge
dpk