IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32585 of 2007(D)
1. SUCHITHAKUMARI C., W/O. LATE W.JAYARAJ,
... Petitioner
Vs
1. THE CORPORATION OF THIRUVANANTHAPURAM,
... Respondent
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 32585 of 2007
--------------------------
Dated this the 2nd November, 2007
J U D G M E N T
Petitioner’s husband W.Jayaraj was a Ferryman engaged in
the respondent Corporation for a long period to conduct ferry
service over the Karamana River at Thrikkannapuram. Jayaraj
died in a road accident on 29.9.2001. The deceased was
survived by his aged father, wife and two minor children aged 9
and 7 years.
2. Learned Standing Counsel for the Corporation by
Exhibit-P2 resolution resolved to appoint the petitioner as a
ferry women on a daily wage basis. Apparently, the petitioner
lost the said engagement also when a new bridge was
constructed over the Karamana river at Thrikkannapuram and
was inaugurated on 18.1.2006. The petitioner is therefore left
with no source of income. She has submitted Exhibit-P4
representation before the Corporation seeking their indulgence
in providing her some employment in some category in the
Corporation.
3. I have gone through the writ petition and Exhibit-P4.
I am of the firm view that petitioner’s request be considered on
W.P ( C) No. 32585 of 2007
2
humanitarian grounds.
I heard the learned Standing Counsel for the Corporation
also. This writ petition is disposed of directing the Corporation
to look into Exhibit-P4 and take an appropriate decision thereon,
in the light of the observation made in this judgment, within four
weeks from the date of receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 32585 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007