IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8474 of 2010(H)
1. T.R.RAVEENDRAN, SKIPPER GRADE II,
... Petitioner
Vs
1. KERALA AGRICULTURAL UNIVERSITY,
... Respondent
2. VICE CHANCELLOR,
For Petitioner :SMT.P.V.ASHA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/04/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.8474 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of April, 2010
J U D G M E N T
The petitioner’s request for counting his provisional
service prior to his regularization in service of the
1st respondent as a Skipper Grade II of the Fishing Vessel of
the University, has not been favourably considered by the
respondents. In the above circumstances the petitioner has
filed Ext.P10 representation before the 2nd respondent.
Petitioner seeks a direction to the 2nd respondent to
consider and pass orders on Ext.P10 expeditiously.
2. I have heard the learned standing counsel
appearing for the University also. In the facts and
circumstances of the case, I dispose of this writ petition
with a direction to the 2nd respondent to consider and pass
orders on Ext.P10 as expeditiously as possible, at any rate
within a period of one month from the date of receipt of a
W.P.(C)No.8474 of 2010
-2-
copy of this judgment, after affording an opportunity of
being heard to the petitioner.
3. The petitioner shall forward a copy of the writ
petition along with a certified copy of this judgment to the
2nd respondent for compliance.
S. SIRI JAGAN
JUDGE
shg/