IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14356 of 2009(L)
1. RAJAGIRI COLLEGE OF SOCIAL SCIENCES,
... Petitioner
2. THE PRINCIPAL,
Vs
1. THE PRINCIPAL SECRETARY TO GOVERNMENT,
... Respondent
2. DIRECTOR OF COLLEGIATE EDUCATION,
3. DEPUTY DIRECTOR OF COLLEGIATE
For Petitioner :SRI.BABY ISSAC ILLICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/08/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.14356 OF 2009
---------------------------------------
Dated this the 3rd day of August, 2009.
J U D G M E N T
The petitioners herein are seeking for a direction to the
1st respondent to pass necessary orders permitting the petitioners
to fill up the vacancies of non-teaching staff in the 1st petitioner-
institution.
2. Rajagiri College of Social Sciences is a reputed
educational institution affiliated to the Mahatma Gandhi
University which has been accredited at 5 star level and
reaccredited at A+ level by NAAC. Four aided courses including 3
Post Graduate Courses are offered in the college.
3. The petitioners’ college is having only P.G Course and
Diploma, and Post Graduate Diploma Course in the aided sector.
It is pointed out that in the light of the ban orders issued by the
Government, existing vacancies of non-teaching staff could not
be filled up. Exhibit P1 is the order by which staff pattern was
revised in the institution in question.
W.P.(C) No.14356/2009 2
4. The petitioners have moved the Government by filing
Exhibit P2 representation for permission to fill up seven posts,
the details of which have been stated in Exhibit P2 itself.
Heard the learned Government Pleader appearing for
respondents. There will be a direction to the 1st respondent to
take a decision on Exhibit P2 in the light of Exhibit P1 within a
period of one month from the date of receipt of a copy of this
judgment and communicate the decision to the petitioners. The
1st respondent will pass appropriate orders after taking into
consideration the requirements of the institution that are pointed
out by the petitioners and also bearing in mind the staff pattern
that is provided in Exhibit P1.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp