IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33376 of 2008(W)
1. PRINCIPAL,BISHOP MOORE COLLEGE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION
4. THE REGISTRAR
3. THE DEPUTY DIRECTOR OF COLLEGIATE
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/03/2009
O R D E R
P.N.Ravindran, J.
==================
W.P.(C) No.33376 of 2008
=====================
Dated this the 11th day of March, 2009.
JUDGMENT
Heard Sri. Santhosh Mathew, the learned counsel appearing for the
petitioner, Smt. T.B. Remani, the learned Government Pleader appearing
for respondents 1 to 3 and Sri. M.Rajagopalan Nair, the learned standing
counsel appearing for the Kerala University.
2. The petitioner is Principal of Bishop Moore College, Mavelikkara.
This Writ Petition was filed aggrieved by the delay on the part of the
Government to grant permission to fill up vacancies of teaching and non-
teaching posts. After this Writ Petition was filed, the Government issued
Ext.P8 order dated 24.2.2009 by which the Government permitted the
management of Bishop Moore College, Mavelikkara to fill up two
vacancies of Lecturer in Physics including the vacancy sanctioned in G.O.
(Rt) No.933/07/ H.Edn. dated 14.5.2007, one vacancy of Lecturer in
Zoology, one vacancy of Mechanic and one vacancy of Herbarium keeper
subject to the condition that the workload of the courses sanctioned to
the college without additional financial commitment will not be taken
into account for sanction of posts/filling of vacancies. The Government
have in Ext.P8 appointed Sri. T.J.Mathew, I.A.S., Additional Secretary,
Personnel & Administrative Reforms Department as Government nominee
to the Staff Selection Committee to select the teaching and non-
WP(C) 33376/08 -: 2 :-
teaching staff. In view of the Ext.P8 which was modified by G.O.(Rt)
No.321/2009/H.Edn. dated 7.3.2009, the grievance voiced by the
petitioner stands redressed substantially.
3. I accordingly dispose of this Writ Petition with the direction that
the nominee appointed by the Government in Ext.P8 shall co-operate
with the management of Moore College, Mavelikkara in conducting the
interview for the posts sanctioned in Ext.P8. The University of Kerala is
also directed to nominate their representative to the Staff Selection
Committee. This shall be done by the fourth respondent within one
month from the date on which the Principal moves the University in that
regard. As regards the request of the petitioner to sanction one post of
Lecturer in Chemistry and one post of Lecturer in Economics, which are
set out in Ext.P3, I direct the Government to take a decision in the matter
within three months from today. The Government shall while taking a
decision in the matter have due regard to the views expressed by the
University and shall also afford the petitioner a reasonable opportunity of
being heard.
The Writ Petition is disposed of as above.
P.N.Ravindran,
Judge.
ess