IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4439 of 2010(D)
1. MANAGER,THE ZAMORIN'S GURUVAYURAPPAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF COLLEGIATE EDUCATION,
3. DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,
4. UNIVERSITY OF CALICUT, THENHIPALAM,
For Petitioner :SRI.A.A.ABUL HASSAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 4439 of 2010
==================
Dated this the 1st day of March, 2010
J U D G M E N T
This writ petition is filed by the manager of an aided college
complaining that despite request made in that regard, respondents 1
and 4 are not nominating their representatives to take part in the
proceedings of the selection committee for selection and appointment
of teachers in the college. Today it is submitted that the 4th respondent
University has already forwarded a panel of subject experts and
District collector has already given his consent to be a member of the
selection committee. What remains is for the 1st respondent to
nominate the District Collector as their representative to the selection
committee. The learned Government Pleader submits that if the
original of the consent letter of the District Collector is produced before
the 1st respondent, the 1st respondent can nominate him as a member
of the selection committee as directed by this Court. As directed by
this Court, the learned counsel for the petitioner hands over the
original of the consent letter given by the District Collector to the
learned Government Pleader.
In the above circumstances, the 1st respondent is directed to
nominate the District Collector as a member of the selection
committee of the petitioner’s college for selection of teachers to the
w.p.c.4439/10 2
college within one week from the date of receipt of a certified copy of
this judgment on the basis of the consent letter handed over to the
Government Pleader. However, I make it clear that such nomination
would not estop respondents 1 and 4 from taking objections to the
vacancies for which the selection is to be made if they are not satisfied
that the workload authorises appointment of any additional teachers.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge