High Court Kerala High Court

Anoop James vs Mahatma Gandhi University on 30 March, 2007

Kerala High Court
Anoop James vs Mahatma Gandhi University on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7562 of 2006(A)


1. ANOOP JAMES,
                      ...  Petitioner
2. FAISAL K.S.,
3. SHAJI THOMAS,
4. BABUDAS M.,
5. JOHN VARGHESE,
6. MADHU M.T.,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. THE UNIVERSITY ENGINEER,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.V.A.MUHAMMED, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/03/2007

 O R D E R
                              KURIAN JOSEPH, J.

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                         W.P.(C)NO.7562 OF 2006

               - - - - - - - - -  - - - - - - - - - - - - - - - - - - - - - -

                Dated this the 30th day of March 2007


                                    JUDGMENT

Writ petition is filed with the following prayers:

(i)to call for the entire records leading upto

Exts.P11 and P12 and to quash the

arrangements made therein compelling the

petitioners to do the work of pump operators by

the issuance of a writ of certiorari or any other

writ, direction, or order.

(ii)To issue a writ of mandamus compelling the

respondents to refrain from insisting the

petitioners to do the work of pump operators.

(iii)To issue a direction that the petitioners are to

function in Mahatma Gandhi University only a

plumbers and to attend to the duties of

plumbers alone and not to be made to work a

pump operators.

2. The petitioners approached this court earlier and this

court vide Ext.P7 judgment had directed the University to

consider their grievance. It is seen that pursuant to Ext.P7

judgment, Ext.P8 notice was issued for a personal hearing. It

is not made clear whether any orders have been passed as

directed in Ext.P7 judgment.

W.P.(C)NO.7562 OF 2006

2

Accordingly, this writ petition is disposed of with

direction to the first respondent to pass orders as directed in

Ext.P7 judgment pursuant to the hearing conducted as per

Ext.P8 and communicate the order to the petitioners within a

period of two months from the date of production of a copy of

this judgment.

KURIAN JOSEPH, JUDGE

jes