High Court Kerala High Court

V. Vijayakumar vs The State Of Kerala Represented By on 3 April, 2009

Kerala High Court
V. Vijayakumar vs The State Of Kerala Represented By on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 316 of 2009(K)


1. V. VIJAYAKUMAR, THARAYIL PUTHEN VEEDU,
                      ...  Petitioner
2. K. MOHANAN, THARAYIL PUTHEN VEEDU,
3. C. DEVADASAN PILLAI, PUTHINGAL VEEDU

                        Vs



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

2. THE DIRECTOR, GROUND WATER DEPARTMENT

3. THE EXECUTIVE ENGINEER, GROUND WATER

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :03/04/2009

 O R D E R
                  C.K.ABDUL REHIM, J.
                 ---------------------------------------
                    R.P.No.316 OF 2009
                                  IN
                W.P.(C) No.20894 OF 2004
                 ---------------------------------------
            Dated this the 3rd day of April, 2009


                            O R D E R

This review petition is filed for review of judgment

dated 19.02.2009 passed in the writ petition. The

petitioners are producing Annexures A1 to A7 documents

along with the review petition. According to them, those

documents could be collected only after disposal of the writ

petition. The review is sought for based on those

documents.

2. Annexure A1 series are documents evidencing

engagement of the petitioners as SLR workers, during the

year 1983. Annexures A2 to A7 are various Government

Orders through which SLR workers in the Ground Water

Department are regularised. The contention of the

petitioners is that in view of the above documents, the

denial of regularisation of the petitioners is highly

discriminative.

R.P.316 of 2009 in W.P.(C) 20894 of 2004

2

3. The challenge in the above writ petition was against

Ext.P4 order, through which Ext.P2 representation

submitted by the petitioners was disposed of. Ext.P4 order

was issued consequent to the directions of this court in

O.P.No.2340/1995. Annexures A2 to A7 Government Orders

were not available before the Government when they

considered Ext.P2 representation. Nor any benefit was

claimed by the petitioner based on those orders. So the

Government have no occasion to consider the claim of the

petitioners based on Annexures A2 to A7 orders, which

according to the petitioners are orders issued with respect

to similarly placed SLR workers.

4. In the judgment dated 19.02.2009, it is specifically

observed that, “in view of the fact that the petitioners were

disputing the findings in Ext.P4 with respect to the date of

their first engagement and in view of their assertion that

similarly situated other labourers were also regularised, it

is for the petitioners to bring those aspects to the notice of

R.P.316 of 2009 in W.P.(C) 20894 of 2004

3

the Government and to seek redressal of their grievance.”

Under such circumstances, the petitioners are at liberty to

produce Annexures A2 to A7 documents before the

Government and to claim the same benefit in those orders,

if it is granted to similarly situated SLR workers.

5. In view of the above findings, it is not necessary to

review the judgment based on Annexures A2 to A7

documents. Therefore, the review petition does not

deserves merit and the same is disposed with the above

observations.

C.K.ABDUL REHIM,
JUDGE

pac