Kerala High Court
Shahal Hassan Musaliar vs State Of Kerala on 26 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9182 of 2006(R)
1. SHAHAL HASSAN MUSALIAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. UNIVERSITY OF KERALA REPRESENTED BY
For Petitioner :SRI.N.SUGATHAN
For Respondent :SRI.S.GOPAKUMARAN NAIR, SC KERALA UTY.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/09/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 9182 of 2006
--------------------------------------------------------
Dated: SEPTEMBER 26, 2008
JUDGMENT
In this writ petition, the delay in granting permission to
fill up existing vacancies of lecturers in the petitioner’s
college was the complaint raised.
2. It is now seen from Exts.P11 and P12 that one post
of lecturer in Arabic and one post of lecturer in Islamic
History have been sanctioned. In view of this learned
counsel for the petitioner submits that by recording the
same, the writ petition can be disposed of.
3. Now that the posts have been sanctioned as above,
it will be open to the petitioner to make appointments if
selection has been conducted pursuant to the interim order
dated 4.6.2007.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-