High Court Kerala High Court

Dr.Thomas Varghese vs Deputy Director Of Collegiate on 15 September, 2008

Kerala High Court
Dr.Thomas Varghese vs Deputy Director Of Collegiate on 15 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25883 of 2008(F)


1. DR.THOMAS VARGHESE,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR OF COLLEGIATE
                       ...       Respondent

2. THE PRINCIPAL ,

3. MAHATMA GANDHI UNIVERSITY,

4. GOVERNMENT OF KERALA REPRESENTED BY

                For Petitioner  :SRI.M.C.CHERIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/09/2008

 O R D E R
                        ANTONY DOMINIC, J.

                       ===============
                    W.P.(C) NO. 25883 OF 2008 F
                   ====================

             Dated this the 15th day of September, 2008

                             J U D G M E N T

Petitioner submits that he has been appointed as Lecturer on

5/10/95 and was conferred Senior Scale and Selection Grade by Exts. P1

and P2 respectively. According to the petitioner, Ext.P2 has also been

approved by the University by Ext.P3. Following Ext.P3, the Principal of

the College claimed salary payable to the petitioner by submitting Ext.P4

to the 1st respondent. It is stated that the same is still pending without

orders. Petitioner contends that in similarly situated circumstances, this

Court has granted relief to the petitioners in WP(C) Nos. 5533/06 and

connected cases and also in WP(C) Nos.17951/05 and connected cases.

The judgment in these two cases are Exts. P6 and P7.

2. Since Ext.P4 claim raised by the Principal of the College by

Ext.P4 is pending consideration of the 1st respondent, at this stage, what is

necessary to be done is that the 1st respondent should take a decision in

this matter, in the light of Exts. P6 and P7 judgments. This the 1st

respondent shall do, as expeditiously as possible, at any rate within 6

weeks of production of a copy of this judgment.

WPC 25883/08
:2 :

Petitioner shall produce a copy of this judgment along with a copy of

this writ petition before the 1st respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp