IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29695 of 2008(I)
1. ARUN.K.V., NEST, TC, 5/2282,
... Petitioner
2. BRIJIN.S., TC.69/737, JUDEY BHAVAN,
3. JAYAKUMARI.L., KESAVA VILASOM,
4. LAKSHMI.M.R., SRAYAS, KOLLAI THOPPU,
5. SUNILKUMAR.K.L., KESAVA VILASOM,
6. ANJU, SOMA VILLA, AYANAMKUZHY, VENPAKAL
Vs
1. MARY MATHA COLLEGE OF ENGINEERING
... Respondent
2. MARY MATHA EDUCATIONAL SOCIETY
3. ALL INDIA COUNCIL FOR TECHNICAL
4. DIRECTOR, DIRECTORATE OF TECHNICAL
5. UNIVERSITY OF KERALA,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
The Hon'ble MR. Justice V.GIRI
Dated :24/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.29695 of 2008
--------------------------
Dated this the 24th October, 2008
J U D G M E N T
Petitioners are employees of the Mary Matha
College of Engineering and Technology. According to
them, they secured appointment by payment of huge
refundable deposit. They now seek refund of the same.
Exhibit P8 representation is pending before the
respondents.
2. I heard the learned counsel for the petitioners
and learned Government Pleader and learned standing
counsel for the 5th respondent. It is submitted that the
5th respondent has no jurisdiction to look into the
grievance highlighted in Exhibit P8.
In the circumstances, the writ petition is closed
without prejudice to the right of the petitioner to pursue
Exhibit P8.
(V.GIRI,JUDGE)
ma
2
3