IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25462 of 2007(F)
1. REJAN.J., NIGHT WATCH MAN,
... Petitioner
Vs
1. THE UNIVERSITY OF KERALA,
... Respondent
2. THE VICE CHANCELLOR,
3. THE DIRECTOR,
4. THE PRINCIPAL,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/08/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 25462 OF 2007
---------------------
Dated this the 22nd day of August, 2007
J U D G M E N T
Grievance of the petitioner, who is admittedly a provisional
employee in the University Institute of Technology at Adoor, is that
his services have been unceremoniously terminated on the allegation
that he had indulged in unlawful activities and received illegal
gratification. According 6to the petitioner, he is entitled to continue in
service till December 10, 2007, when his extended tenure is due to
expire. But his primary grievance is that he was not served with any
prior notice before disengaging him from service. Even though it is
not clear whether petitioner had been served with prior notice, I am of
the view that this writ petition need not be retained on the file of this
Court.
2. Learned Standing counsel, who accepts notice for
respondents 1 to 3 submits that petitioner will be furnished with the
memo of charges and all particulars of the charges or allegations
against him as referred to in Ext.P2 order.
Therefore, the writ petition is disposed of with the following
directions:
WPC NO 25462/07 Page numbers
Respondent No.1 shall ensure that petitioner is served with
notice indicating the allegations within 7 days from the date of receipt
of a copy of this judgment. On receipt of the same, it will be open to
the petitioner to respond and submit his explanation, in which event
respondent No.1 shall consider the same and pass appropriate
orders. The entire process shall be completed by respondent No.1,
as expeditiously as possible, at any rate, within two months from the
date of receipt of a copy of this judgment.
A.K. BASHEER, JUDGE
vps
WPC NO 25462/07 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007