High Court Kerala High Court

K.T.Rajan vs The Kerala Agricultural … on 11 July, 2008

Kerala High Court
K.T.Rajan vs The Kerala Agricultural … on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1452 of 2008()


1. K.T.RAJAN, CLERICAL ASSISTANT GR.III
                      ...  Petitioner
2. T.SASI, CLERICAL ASSISTANT GR.III
3. P.SURESH BABU, LABORATORY ASST.GR.III
4. P.CHRISTY JOHN,
5. M.S.BHAVANA,

                        Vs



1. THE KERALA AGRICULTURAL UNIVERSITY,
                       ...       Respondent

2. THE EXECUTIVE COMMITTEE OF KERALA

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/07/2008

 O R D E R
                             J.B.KOSHY & V.K.MOHANAN, JJ.
                                 --------------------------------------
                                     W.A.No.1452 OF 2008
                                 -------------------------------------
                                      Dated 11th July, 2008

                                           JUDGMENT

Koshy,J.

Appellants are challenging the interim order passed by the learned single Judge

in W.P.(C)No.20469 of 2008. According to the appellants, they got training and as per the

rules only candidates employed in the University who got training from the University can be

appointed. We note that even though selection was not stayed, the learned single Judge had

stated that even if selection is made, appointments shall not be made without getting further

orders from this court. In the above circumstances, since the appointment itself was stayed,

we are of the opinion that the writ petition itself can be heard and selection can be made

thereafter. Therefore, parties may approach the learned single Judge for an early disposal of

the writ petition. It is submitted that notice was issued calling candidates for written test.

Written test and its valuation can go on, but, further selection process is stayed till disposal of

the writ petition.

The appeal is disposed of accordingly.

J.B.KOSHY
JUDGE

V.K.MOHANAN
JUDGE

tks