IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35668 of 2007(U)
1. K.N.BHUVANESWARI,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. MAHATMA GANDHI UNIVERSITY,
3. THE DEPUTY REGISTRAR,
For Petitioner :SRI.MOHAN IDICULLA ABRAHAM
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.35668 of 2007
---------------------------------
Dated, this the 17th day of December, 2008
J U D G M E N T
The petitioner’s complaint is regarding the order of the
respondent University dispensing with her services. This contention
of the petitioner is sought to be disputed by the learned standing
counsel for the University contending that the petitioner was only a
daily wager and that as her services were not required, the same
was dispensed with.
2. Be that as it may, now that the petitioner submits that
she has filed Ext.P4 before the 3rd respondent, I direct that if the
same has been received, the 3rd respondent shall, consider the said
revision, and pass orders thereon. This shall be done as
expeditiously as possible, at any rate within eight weeks of
production of a copy of this judgment.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg