High Court Kerala High Court

Alex Emmanuel vs Mahatma Gandhi University on 6 November, 2008

Kerala High Court
Alex Emmanuel vs Mahatma Gandhi University on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27749 of 2008(C)


1. ALEX EMMANUEL, CLERICAL ASSISTANT,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/11/2008

 O R D E R
                      ANTONY DOMINIC, J

     -----------------------------------------------------------
                     W.P.(C).No.27749/2008
     -----------------------------------------------------------
           Dated this the 6th day of November, 2008


                            JUDGMENT

Petitioner joined service as Peon under the first

respondent University. He was promoted as Clerical

Assistant and still later by Ext.P1 order he was again

promoted as Assistant Grade-II. However, he has not been

given posting pursuant to Ext.P1 and he made Ext.P2

request in this behalf which has not been replied so far.

Petitioner apprehended that, the reason would be that, he

had suffered a punishment for unauthorized absence. It is

stated that, that was also found to be misplaced, as the

University itself has clarified by Ext.P4 that the punishment

will not stand in the way of giving effect to Ext.P1

promotion. It is in these circumstances that the writ

petition has been filed praying that the University be

WP(c).No.27749/2008 2

directed that he should be given posting pursuant to Ext.P1.

The case was adjourned for the instruction of the

University and today it is submitted by the Standing

Counsel that the University shall give posting to the

petitioner as Assistant Grade-II pursuant to Ext.P1.

Recording the above submission and directing that

necessary orders in this behalf shall be issued as

expeditiously as possible and at any rate within 2 weeks

from the date of production of a copy of the judgment, the

writ petition is disposed of.

Writ Petition is disposed of as above.

ANTONY DOMINIC
JUDGE

vi.

WP(c).No.27749/2008 3