IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37730 of 2009(I)
1. DR.BABU.M.PHILIP, AGED 55,
... Petitioner
Vs
1. KERALA AGRISULTURAL UNIVERSITY,
... Respondent
2. EXECUTIVE COMMITTEE OF THE KERALA
3. DR.K.ARAVINDAKSHAN,
4. DIRECTOR OF VIGILLANCE AND
For Petitioner :SMT.K.P.SANTHI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 37730 of 2009
==================
Dated this the 1st day of March, 2010
J U D G M E N T
The petitioner is a professor of the Kerala Agricultural University.
He has been suspended from service. He has filed this writ petition
challenging the suspension. Against the suspension, the petitioner has
submitted Ext.P12 representation before the Vice Chancellor. For the
present, the petitioner would be satisfied with a direction to the Vice
Chancellor to consider and pass orders on Ext.P12 within a time frame.
2. I have heard the learned Standing Counsel appearing for
the University also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the Vice Chancellor of the University to
consider an pass orders on Ext.P12 as expeditiously as possible, at any
rate, within one month from the date of receipt of a certified copy of
this judgment, after affording an opportunity of being heard to the
petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2