High Court Kerala High Court

Arun.K.V. vs Mary Matha College Of Engineering on 24 October, 2008

Kerala High Court
Arun.K.V. vs Mary Matha College Of Engineering on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29695 of 2008(I)


1. ARUN.K.V., NEST, TC, 5/2282,
                      ...  Petitioner
2. BRIJIN.S., TC.69/737, JUDEY BHAVAN,
3. JAYAKUMARI.L., KESAVA VILASOM,
4. LAKSHMI.M.R., SRAYAS, KOLLAI THOPPU,
5. SUNILKUMAR.K.L., KESAVA VILASOM,
6. ANJU, SOMA VILLA, AYANAMKUZHY, VENPAKAL

                        Vs



1. MARY MATHA COLLEGE OF ENGINEERING
                       ...       Respondent

2. MARY MATHA EDUCATIONAL SOCIETY

3. ALL INDIA COUNCIL FOR TECHNICAL

4. DIRECTOR, DIRECTORATE OF TECHNICAL

5. UNIVERSITY OF KERALA,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice V.GIRI

 Dated :24/10/2008

 O R D E R
                            V.GIRI,J.
                      -------------------------
                 W.P ( C) No.29695 of 2008
                     --------------------------
             Dated this the 24th October, 2008

                       J U D G M E N T

Petitioners are employees of the Mary Matha

College of Engineering and Technology. According to

them, they secured appointment by payment of huge

refundable deposit. They now seek refund of the same.

Exhibit P8 representation is pending before the

respondents.

2. I heard the learned counsel for the petitioners

and learned Government Pleader and learned standing

counsel for the 5th respondent. It is submitted that the

5th respondent has no jurisdiction to look into the

grievance highlighted in Exhibit P8.

In the circumstances, the writ petition is closed

without prejudice to the right of the petitioner to pursue

Exhibit P8.

(V.GIRI,JUDGE)
ma

2

3