High Court Kerala High Court

Reeja P.V vs State Of Kerala on 13 March, 2008

Kerala High Court
Reeja P.V vs State Of Kerala on 13 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30295 of 2007(F)


1. REEJA P.V.,
                      ...  Petitioner
2. DINESH.T,

                        Vs



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

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE DEPUTY DIRECTOR OF COLLEGIATE

4. THE MANAGER,

5. THE PRINCIPAL,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.T.R.JAGADEESH

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :13/03/2008

 O R D E R
          THOTTATHIL B.RADHAKRISHNAN, J.
           -----------------------------
              W.P.C.NO.30295 OF 2007
            --------------------------
       Dated this the 13th day of March 2008
       -------------------------------------


                     JUDGMENT

The petitioners are lecturers in an aided

college. Their appointments have been approved by

the University. However, their salaries are not

given on the ground that their appointments are

made without the prior approval of the Government.

That ground no more survives in the light of the

decision in Salini vs.Manager, Christian College

[2007(3)KLT 355]. Accordingly, this writ petition

is allowed as prayed for.

THOTTATHIL B.RADHAKRISHNAN,
JUDGE

jsr

// True Copy// PA to Judge

W.P.C.No. 2