IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21086 of 2008(I)
1. AASIM IHZAN.A, S/O. ABDUL KHADIR,
... Petitioner
Vs
1. THE MAHATHMA GANDHI UNIVERSITY,
... Respondent
2. THE BOARD FOR ADJUDICATION OF
3. THE PRINCIPAL,
For Petitioner :SRI.M.M.SAIDU MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/07/2008
O R D E R
S.SIRI JAGAN, J
==============
W.P.(C).No. 21086 OF 2008
====================
Dated this the 14th day of July, 2008.
J U D G M E N T
The petitioner is a student of the 3rd respondent college,
against whom certain allegations of misconducts have been
raised which resulted in imposition of suspension for one year on
him. Petitioner has filed Ext.P10 appeal before the 2nd
respondent against the same. The petitioner seeks a direction to
the 2nd respondent to consider and pass orders on Ext.P10
appeal, expeditiously.
2. I have heard the standing counsel appearing for the
University also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 2nd respondent to
consider and pass orders on Ext.P10 appeal, as expeditiously as
possible, at any rate, within six weeks from the date of receipt of
a copy of this judgment, after affording an opportunity of being
heard to the petitioner as well as 3rd respondent. The 2nd
respondent shall also consider the petitioner’s claim for interim
W.P.(C).No. 21086 OF 2008 2
relief which shall be considered and disposed of by the 2nd
respondent within a week from the date of receipt of a copy of
this judgment.
The petitioner shall forward a certified copy of this judgment
along with a copy of the writ petition to the 2nd respondent for
compliance.
S.SIRI JAGAN, JUDGE
bkn/-