High Court Kerala High Court

Dr.P.G.Romeo vs The Cochin University Of Science … on 2 April, 2008

Kerala High Court
Dr.P.G.Romeo vs The Cochin University Of Science … on 2 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11167 of 2008(D)


1. DR.P.G.ROMEO, LECTURER'S QUARTERS,
                      ...  Petitioner

                        Vs



1. THE COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE VICE CKHANCELLOR, COCHIN UNIVERSITY

3. THE  REGISTRAR, COCHIN UNIVERSITY OF

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/04/2008

 O R D E R
                           S.SIRI JAGAN, J.
                       =======================
                         W.P.(C) No. 11167 of 2008(D)
                       =======================
                  Dated this the 2nd day of April, 2008

                              JUDGMENT

The petitioner aspires for promotion to the post of Professor.

The same has been rejected on the ground that he lacks the required

experience. Petitioner submits that the experience prescribed as per

Rules is 10 years and that the petitioner has 11 years, 4 months and

20 days of experience as on 20.10.2005. Detailing this, the petitioner

has filed Ext.P7 before the 2nd respondent Vice Chancellor of the

University. Petitioner now seeks a direction to the Vice Chancellor to

consider and pass orders on Ext.P7 expeditiously.

2. I have heard the standing counsel appearing for the

University also. In the facts and circumstances of the case, there

would be a direction to the 2nd respondent to consider and pass orders

on Ext.P7 as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment after affording an

opportunity of being heard to the petitioner. The petitioner shall

produce a copy of this judgment along with a certified copy of the writ

petition before the 2nd respondent for compliance.

The writ petition is disposed of as above.

S.SIRI JAGAN, JUDGE
jp