High Court Kerala High Court

Dr.Ligimol James vs The Registrar on 8 November, 2010

Kerala High Court
Dr.Ligimol James vs The Registrar on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27315 of 2010(L)


1. DR.LIGIMOL JAMES, RESIDING AT
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, KERALA AGRICULTURAL
                       ...       Respondent

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :SRI.K.P.MUJEEB, SC, KERALA AGRI UNIVER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/11/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
              W.P.(C). NOS.27315 & 28332 OF 2010
             ------------------------------------------------------
            Dated this the 8th day of November, 2010


                                JUDGMENT

Pursuant to the notification dated 20.2.2010 issued by the

Kerala Agricultural University, the petitioner in W.P.(C) No.27315 of

2010 applied for the post of Assistant Professor in Dairy Microbiology

Management and the petitioners in W.P.(C) No.28332 of 2010

applied to the post of Assistant Professor in Dairy Chemistry. Their

apprehension is that on the basis of the qualifications prescribed as

per the notification, their applications are likely to be rejected,

ignoring the proceedings of the Academic Council dated 17.11.2006.

2. The applications submitted by the petitioners are pending.

They have not been rejected. It may so happen that the applications

may be accepted. It cannot be said now that the applications

submitted by the petitioners necessarily would be rejected by the

University. Therefore, the petitioners do not have a cause of action

at present to file a Writ Petition anticipating an order of rejection of

their applications.

W.P.(C) NOS.27315 & 28332 OF 2010

:: 2 ::

The Writ Petitions are accordingly closed reserving the right of

the petitioners to approach this Court as and when occasion arises.

(K.T.SANKARAN)
Judge

ahz/