High Court Kerala High Court

Dr.E.Prakash vs S.Vicraman on 6 August, 2009

Kerala High Court
Dr.E.Prakash vs S.Vicraman on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2181 of 2008()


1. DR.E.PRAKASH, LECTURER, SAHITYA,
                      ...  Petitioner

                        Vs



1. S.VICRAMAN, AGED 52 YEARS,
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY THE

3. RASHTRIYA SANSKRIT SANSTHAN DEEMED

4. CALICUT ADARSH SANSKRIT VIDYAPEETHA

5. PROF.RAVI SANKAR MENON, CHAIRMAN,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SRI.KRB.KAIMAL (SR.)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/08/2009

 O R D E R
      K.BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.

              ````````````````````````````````````````````````````
                W.A. Nos.2181 and 2184 OF 2008
              ````````````````````````````````````````````````````
               Dated this the 6th day of August, 2009

                            J U D G M E N T

Balakrishnan Nair, J.

The dispute raised in these appeals is concerning the

validity of the appointment of Dr.E.Prakash as Principal in charge

pending regular selection to the said post. Now, both sides

submitted that regular selection is almost over and the selection,

we are told, has been made in the form of direct recruitment

instead of promotion. Therefore, the teachers, who maintained the

view that appointment to the post of Principal should be made by

way of promotion, have already moved this court by filing a writ

petition. There is an interim order to the effect that appointment to

the post of Principal shall not be made without obtaining orders

from this court. In view of the said developments, we feel it is

unnecessary to go into the merits of the rival claims for

appointment as Principal-in-charge. Therefore, these writ appeals

WA.2181 & 2184/08
: 2 :

are closed. Dr.Prakash, who is presently working as the Principal-

in-charge, will continue as such till regular appointment is made to

that post. It is clarified that the directions issued by us will not

affect the contentions of both sides in the pending writ petition.

Sd/-

(K.BALAKRISHNAN NAIR, JUDGE)

Sd/-

(C.T.RAVIKUMAR, JUDGE)

aks

// True Copy //

P.A. to Judge