IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2181 of 2008()
1. DR.E.PRAKASH, LECTURER, SAHITYA,
... Petitioner
Vs
1. S.VICRAMAN, AGED 52 YEARS,
... Respondent
2. UNION OF INDIA, REPRESENTED BY THE
3. RASHTRIYA SANSKRIT SANSTHAN DEEMED
4. CALICUT ADARSH SANSKRIT VIDYAPEETHA
5. PROF.RAVI SANKAR MENON, CHAIRMAN,
For Petitioner :SRI.E.K.NANDAKUMAR
For Respondent :SRI.KRB.KAIMAL (SR.)
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :06/08/2009
O R D E R
K.BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
````````````````````````````````````````````````````
W.A. Nos.2181 and 2184 OF 2008
````````````````````````````````````````````````````
Dated this the 6th day of August, 2009
J U D G M E N T
Balakrishnan Nair, J.
The dispute raised in these appeals is concerning the
validity of the appointment of Dr.E.Prakash as Principal in charge
pending regular selection to the said post. Now, both sides
submitted that regular selection is almost over and the selection,
we are told, has been made in the form of direct recruitment
instead of promotion. Therefore, the teachers, who maintained the
view that appointment to the post of Principal should be made by
way of promotion, have already moved this court by filing a writ
petition. There is an interim order to the effect that appointment to
the post of Principal shall not be made without obtaining orders
from this court. In view of the said developments, we feel it is
unnecessary to go into the merits of the rival claims for
appointment as Principal-in-charge. Therefore, these writ appeals
WA.2181 & 2184/08
: 2 :
are closed. Dr.Prakash, who is presently working as the Principal-
in-charge, will continue as such till regular appointment is made to
that post. It is clarified that the directions issued by us will not
affect the contentions of both sides in the pending writ petition.
Sd/-
(K.BALAKRISHNAN NAIR, JUDGE)
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks
// True Copy //
P.A. to Judge