High Court Kerala High Court

Dr.Babu.M.Philip vs Kerala Agrisultural University on 1 March, 2010

Kerala High Court
Dr.Babu.M.Philip vs Kerala Agrisultural University on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37730 of 2009(I)


1. DR.BABU.M.PHILIP, AGED 55,
                      ...  Petitioner

                        Vs



1. KERALA AGRISULTURAL UNIVERSITY,
                       ...       Respondent

2. EXECUTIVE COMMITTEE OF THE KERALA

3. DR.K.ARAVINDAKSHAN,

4. DIRECTOR OF VIGILLANCE AND

                For Petitioner  :SMT.K.P.SANTHI

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/03/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                      W.P.(C).No. 37730 of 2009

                     ==================

                 Dated this the 1st day of March, 2010

                            J U D G M E N T

The petitioner is a professor of the Kerala Agricultural University.

He has been suspended from service. He has filed this writ petition

challenging the suspension. Against the suspension, the petitioner has

submitted Ext.P12 representation before the Vice Chancellor. For the

present, the petitioner would be satisfied with a direction to the Vice

Chancellor to consider and pass orders on Ext.P12 within a time frame.

2. I have heard the learned Standing Counsel appearing for

the University also.

In the facts and circumstances of the case, I dispose of this writ

petition with a direction to the Vice Chancellor of the University to

consider an pass orders on Ext.P12 as expeditiously as possible, at any

rate, within one month from the date of receipt of a certified copy of

this judgment, after affording an opportunity of being heard to the

petitioner.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

         ///True copy///




                              P.A. to Judge

2