IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9713 of 2006(F)
1. M. SYAMALA, W/O. SURENDRAN,
... Petitioner
2. K.M. GEETHA, W/O. THAMBAN NAIR,
3. T.V. SUDHEERAN, S/O. P.GOVINDAN,
4. K. OMANA, W/O. M. CHANDU,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. THE MANAGER,
4. THE PRINCIPAL,
5. KANNUR UNIVERSITY,
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :SRI. K.JAJU BABU, SC, KANNUR UNIVERSITY
The Hon'ble MR. Justice A.K.BASHEER
Dated :20/07/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 9713 OF 2006
---------------------
Dated this the 20th day of July, 2007
J U D G M E N T
Petitioners claim that they have been appointed as Last Grade
Employees (Gr.II) with effect from various dates between 1998 and
2000 in the college under the management of respondent No.3.
Their grievance is that approval for their appointments is being
denied without any valid or justifiable reasons.
2. I do not propose to deal with the various contentions raised
by the petitioners in support of their plea that their appointments are
liable to be approved by respondent No.2, in view of the limited
prayer made by the learned counsel for the petitioners at the Bar. He
submits that petitioners will be satisfied if an appropriate direction is
issued to respondent No.2 to take a decision on Exts.P5 and P6
proposals forwarded by the Principal to respondent No.2.
3. In the counter affidavit it is contended by respondent No.2
that petitioners are not entitled to get any relief in the writ petition and
that their appointments are not liable to be approved since they were
appointed during the ban period. Secondly there were excess non-
WPC NO.9713/06 Page numbers
teaching staff in the college at the time when the petitioners were
appointed.
4. Anyhow, these are all matters which have to be considered
by respondent No.2 at the time when a decision is taken on Exts. P5
& P6. It will open to respondent No.2 to take a decision in
accordance with law after affording sufficient opportunity to the
petitioners and the representative of the management to be heard.
Respondent No.2 shall take a decision on Exts. P5 & P6, as
expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment. Petitioners shall produce a
certified copy of the judgment along with a copy of the writ petition
and the counter affidavit before respondent No.2 for compliance.
The writ petition is disposed of as above.
A.K. BASHEER, JUDGE
vps
WPC NO.9713/06 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007
WPC NO.9713/06 Page numbers