IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22156 of 2010(T)
1. M.A.KHADER, AGED 57, S/O.LATE
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT
... Respondent
2. THE VICE CHANCELLOR,
3. THE CHANCELLOR,
For Petitioner :SRI.P.K.IBRAHIM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 22156 of 2010
==================
Dated this the 16th day of July, 2010
J U D G M E N T
The petitioner is a member of the Senate of the University of
Calicut. He is aggrieved by the action of the University in inviting
applications for filling up the post of Assistants in the University, which,
according to the petitioner, is far in excess of the sanctioned strength.
The petitioner has presented his grievance in a petition, viz, Ext.P7,
before the 3rd respondent-Chancellor. Presently the petitioner seeks a
direction to the 3rd respondent to consider and pass orders on Ext.P7
expeditiously.
2. I have heard the learned Standing Counsel appearing for
the University also, who opposes the prayer on the ground that the
same is not maintainable.
3. I am of opinion that when a person, that too, a member of
the Senate, presents a grievance, the Chancellor of the University is
bound to consider it in accordance with law. Therefore, this writ
petition is disposed of with a direction to the 3rd respondent to consider
and pass orders on Ext.P7 petition filed by the petitioner, as
expeditiously as possible, at any rate, before the selection pursuant to
Ext.P6 notification inviting applications is finalised.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2