IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27252 of 2003(T)
1. SRI.THOMAS JOSEPH, S/O.LATE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE PRINCIPAL
... Respondent
2. DIRECTOR OF COLLEGIATE EDUCATION,
3. DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,
4. MAHATMA GANDHI UNIVERSITY (MGU)
5. MANAGER,
6. REV.SR.K.M.LEELAMMA,
For Petitioner :SRI.C.P.SUDHAKARA PRASAD (SR.)
For Respondent :SRI.BABY ISSAC ILLICKAL
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.27252 of 2003
----------------------------------------------
Dated 18th December, 2006.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “To issue a declaration that the impugned actions as per
Exts.P10 and P11 are ultravires, illegal, null and void and is liable
to be interfered with by this Hon’ble Court and to call for the
records leading to Exts.P10 and P11 and to issue an appropriate
writ, order or direction, quashing the same;
(ii) To issue a writ of mandamus or any other appropriate writ,
order or direction, commanding respondents 1 to 5 to allow the
petitioner to continue as the Head of the Department of English of
the College and to further direct them not to enforce Exts.P10
and P11 in any manner.”
It is submitted that during the pendency of the writ petition, the
6th respondent has been promoted as Principal and in any case,
the petitioner has thereafter to be appointed as Principal, being
the seniormost. In case the petitioner has still any grievance left,
it will be open to him to point out the same before the 4th
respondent, in which case, the matter will be duly considered with
notice to the petitioner and the 5th respondent and appropriate
action in accordance with law will be taken, within another four
months.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
OP NO. 2
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 18th December, 2006.