IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32179 of 2006(E)
1. V.D.POULOSE,
... Petitioner
2. P.M.ANTONY, PUTHANPURAKKAL,
3. SHIBY ANTONY, PUTHENPURAKKAL,
Vs
1. KOTHAMANGALAM MUNICIPALITY,
... Respondent
2. MUNICIPAL COUNCIL,
3. STATE OF KERALA,
For Petitioner :SRI.H.SIVARAMAN
For Respondent :SRI.V.M.KURIAN
The Hon'ble MR. Justice V.GIRI
Dated :20/09/2007
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.32179 of 2006 E
-------------------------
Dated this the 20th day of September, 2007.
JUDGMENT
The petitioners, who are engaged as Sweepers in the first
respondent Municipality on daily wage basis, have sought for
regularisation and have submitted Exts.P3, P5 and P7 in this behalf
before the Chairman of the Municipality .
2. The Chairman shall place those representations before
the Municipal Council and the first respondent Municipality shall
take a decision thereon within a period of three months from the
date of receipt of a copy of this judgment. The first respondent
shall keep in mind Ext.P1 government order while taking such a
decision as aforementioned.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge