IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7562 of 2006(A)
1. ANOOP JAMES,
... Petitioner
2. FAISAL K.S.,
3. SHAJI THOMAS,
4. BABUDAS M.,
5. JOHN VARGHESE,
6. MADHU M.T.,
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE VICE CHANCELLOR,
3. THE UNIVERSITY ENGINEER,
For Petitioner :SRI.M.V.BOSE
For Respondent :SRI.V.A.MUHAMMED, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/03/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.7562 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 30th day of March 2007
JUDGMENT
Writ petition is filed with the following prayers:
(i)to call for the entire records leading upto
Exts.P11 and P12 and to quash the
arrangements made therein compelling the
petitioners to do the work of pump operators by
the issuance of a writ of certiorari or any other
writ, direction, or order.
(ii)To issue a writ of mandamus compelling the
respondents to refrain from insisting the
petitioners to do the work of pump operators.
(iii)To issue a direction that the petitioners are to
function in Mahatma Gandhi University only a
plumbers and to attend to the duties of
plumbers alone and not to be made to work a
pump operators.
2. The petitioners approached this court earlier and this
court vide Ext.P7 judgment had directed the University to
consider their grievance. It is seen that pursuant to Ext.P7
judgment, Ext.P8 notice was issued for a personal hearing. It
is not made clear whether any orders have been passed as
directed in Ext.P7 judgment.
W.P.(C)NO.7562 OF 2006
2
Accordingly, this writ petition is disposed of with
direction to the first respondent to pass orders as directed in
Ext.P7 judgment pursuant to the hearing conducted as per
Ext.P8 and communicate the order to the petitioners within a
period of two months from the date of production of a copy of
this judgment.
KURIAN JOSEPH, JUDGE
jes