IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6628 of 2009(W)
1. SAJU.P.JACOB, PEON, M.G.UNIVERSITY
... Petitioner
2. NARAYANAN NAMBOOTHIRI.K, PEON,
3. MYMOON BEEVI.M.S., PEON,
4. KARTHIKEYAN.V, PEON, SCHOOL OF
Vs
1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
... Respondent
2. THE VICE CHANCELLOR, MAHATMA GANDHI
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/06/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.6628 OF 2009
---------------------------------------
Dated this the 29th day of June, 2009.
J U D G M E N T
The petitioners are working as Class IV employees under
the 1st respondent-University namely, in the category of Peons.
They are claiming promotion as Clerical Assistants. Earlier by
Exhibit P2 judgment, this Court directed that the claims of the
persons like the petitioners will be considered in accordance with
the qualifications so prescribed in the existing and ensuing
vacancies to the post of Clerical Assistants. The said judgment
has become final. Thereafter, the petitioners have approached
this Court by filing this writ petition complaining that no positive
action is being taken by the University to comply with the
directions in the judgment. They had in the meanwhile filed
Exhibits P3 and P4 representations also.
2. This Court, on 24.03.2009, passed the following interim
order:
“Heard both sides. If Ext.P2 judgment of this
court has not been varied or set aside, the
W.P.(C) No.6628/2009 2
respondents shall comply with the directions issued
therein in the matter of effecting promotions to the
category of clerical assistants. Respondents shall
also fill up the existing vacancies of clerical
assistants, on the terms of Ext.P2 judgment. Orders
in that regard shall be passed within two months
from today”.
Thereafter an affidavit has been filed on behalf of the
respondents seeking for extension of time in the matter. Later
by order dated 11.06.2009, sanction has been accorded by the
Vice-Chancellor to implement the decision contained in the
judgment forthwith and to effect promotions to the category of
Clerical Assistants from among Class IV employees who have
passed SSLC or equivalent qualifications as prescribed in the
Ordinance. A copy of the said orders was placed before me for
perusal by the Standing Counsel.
In that view of the matter, directions issued by this Court in
Exhibit P2 have been complied with. It is stated by the learned
standing counsel for the University that in the vacancies which
may arise, the claim of the petitioners also will be considered in
W.P.(C) No.6628/2009 3
accordance with their qualifications, and appropriate action will
be taken in the matter expeditiously. Recording the same, this
writ petition is disposed of.
T.R. RAMACHANDRAN NAIR
JUDGE
smp