IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13090 of 2008(G)
1. ALPHONSA JOHN
... Petitioner
Vs
1. SREE SANKARACHARYA UNIVERSITY OF
... Respondent
2. STATE OF KERALA
3. THE INSPECTION WING
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent :SRI.NAGARAJ NARAYANAN,SC,SANSKRIT UTY.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/04/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 13090 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th April, 2008.
J U D G M E N T
The petitioner is aggrieved by the proposed action by the 1st
respondent-University based on a report of the Finance Department of
the Government wherein it has been found that the petitioner was
over-aged at the time of submitting application. The petitioner
submits that she was appointed after granting relaxation in age to the
extent of her daily wage service for which she is eligible in
accordance with the decision of the Syndicate as is evident from the
notification inviting applications.
2. I have heard the learned standing counsel for the University
also.
3. I am of opinion that these are matters which the petitioner
should raise at the time of further proceedings pursuant to the report
of the Finance Department. I am sure that the University would not
take any decision without complying with the principles of natural
justice. Therefore, making it clear that the petitioner shall also be
heard before taking any decision against her, this writ petition is
closed.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.