IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27749 of 2008(C)
1. ALEX EMMANUEL, CLERICAL ASSISTANT,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/11/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.27749/2008
-----------------------------------------------------------
Dated this the 6th day of November, 2008
JUDGMENT
Petitioner joined service as Peon under the first
respondent University. He was promoted as Clerical
Assistant and still later by Ext.P1 order he was again
promoted as Assistant Grade-II. However, he has not been
given posting pursuant to Ext.P1 and he made Ext.P2
request in this behalf which has not been replied so far.
Petitioner apprehended that, the reason would be that, he
had suffered a punishment for unauthorized absence. It is
stated that, that was also found to be misplaced, as the
University itself has clarified by Ext.P4 that the punishment
will not stand in the way of giving effect to Ext.P1
promotion. It is in these circumstances that the writ
petition has been filed praying that the University be
WP(c).No.27749/2008 2
directed that he should be given posting pursuant to Ext.P1.
The case was adjourned for the instruction of the
University and today it is submitted by the Standing
Counsel that the University shall give posting to the
petitioner as Assistant Grade-II pursuant to Ext.P1.
Recording the above submission and directing that
necessary orders in this behalf shall be issued as
expeditiously as possible and at any rate within 2 weeks
from the date of production of a copy of the judgment, the
writ petition is disposed of.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.27749/2008 3