High Court Kerala High Court

Deepu.S.Kumar vs Ksrtc Sree Chitra Thirunal … on 16 October, 2007

Kerala High Court
Deepu.S.Kumar vs Ksrtc Sree Chitra Thirunal … on 16 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20883 of 2007(J)


1. DEEPU.S.KUMAR, LECTURER IN MECHANICAL
                      ...  Petitioner

                        Vs



1. KSRTC SREE CHITRA THIRUNAL COLLEGE OF
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY ITS

3. PRINCIPAL, SREE CHITRA THIRUNAL COLLEGE

4. MANAGING DIRECTOR, KERALA STATE ROAD

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/10/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN, J.
                            ------------------------------------------
                                W.P.(C) No.20883 of 2007
                            ------------------------------------------
                      Dated, this the 16th day of October, 2007

                                    JUDGMENT

H.L.Dattu, C.J.

Petitioner seeks certain reliefs against the first respondent college

managed by the KSRTC Sree Chitra Thirunal College of Engineering

(Thiruvananthapuram) Society.

2. In the case of Sathyavan Kottarakkara v. State of Kerala and others

(W.P.(C) No.14017 of 2005) disposed of by us today, we have taken the view

that the first respondent is a society not amenable to the writ jurisdiction of this

Court.

3. Therefore, the reliefs sought for by the petitioner in this writ petition

cannot be granted by us. Accordingly, the writ petition requires to be rejected

and it is rejected leaving open to the petitioner to approach appropriate forum

for appropriate reliefs.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE
vns/DK.