High Court Kerala High Court

V.K.Omana vs State Of Kerala on 19 May, 2010

Kerala High Court
V.K.Omana vs State Of Kerala on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12965 of 2010(U)


1. V.K.OMANA,THATTUKUNNEL,PLASSANAL PO,
                      ...  Petitioner
2. RADHAMANI.M,ANJANIKKAL HOUSE,
3. AJITHAKUMARI.K.R, MECHERIL HOUSE,
4. BALAMANIAMMA,VADAKKUMPRAYIL,PLASSANAL PO

                        Vs



1. STATE OF KERALA, REP.BY ITS SECRETARY
                       ...       Respondent

2. DIRECTOR OF SOCIAL WELFARE, VIKAS

3. THE PROJECT OFFICER,ICDS,ERATTUPETTA PO,

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/05/2010

 O R D E R
                    ANTONY DOMINIC, J.
                       ----------------------
                W.P.(C) No. 12965 OF 2010
                     ---------------------------
            Dated this the 19th day of May, 2010

                       J U D G M E N T

~~~~~~~~~~~

Petitioners are Anganavadi workers, who were engaged on

temporary basis. According to the petitioners, even now, as per

Ext.P10, the 3rd respondent is entitled to continue such

temporary appointment, if there is necessity for the same. It is

stated that the petitioners, who continued on temporary

engagement, have made Exts.P12 to P15 representations before

the 3rd respondent requesting to be retained in service and that

these representations are remaining pending. In the above

circumstances, this Writ Petition is filed.

2. In the aforesaid facts, the only order that can be

passed is to direct the 3rd respondent to consider and pass

orders on Ext.P12 to P15, provided the representations have

been received and are pending.

3. Therefore, the Writ Petition is disposed of directing

the 3rd respondent to consider and pass orders on Exts.P12to

W.P.(C) No.12965/2010 2

P15, provided these representations have been received and are

pending, and orders shall be passed, as expeditiously as possible,

at any rate, within four weeks from the date of production of a

copy of this judgment along with a copy of the Writ Petition.

(ANTONY DOMINIC, JUDGE)

ps