IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1452 of 2008()
1. K.T.RAJAN, CLERICAL ASSISTANT GR.III
... Petitioner
2. T.SASI, CLERICAL ASSISTANT GR.III
3. P.SURESH BABU, LABORATORY ASST.GR.III
4. P.CHRISTY JOHN,
5. M.S.BHAVANA,
Vs
1. THE KERALA AGRICULTURAL UNIVERSITY,
... Respondent
2. THE EXECUTIVE COMMITTEE OF KERALA
For Petitioner :SRI.N.SUGATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/07/2008
O R D E R
J.B.KOSHY & V.K.MOHANAN, JJ.
--------------------------------------
W.A.No.1452 OF 2008
-------------------------------------
Dated 11th July, 2008
JUDGMENT
Koshy,J.
Appellants are challenging the interim order passed by the learned single Judge
in W.P.(C)No.20469 of 2008. According to the appellants, they got training and as per the
rules only candidates employed in the University who got training from the University can be
appointed. We note that even though selection was not stayed, the learned single Judge had
stated that even if selection is made, appointments shall not be made without getting further
orders from this court. In the above circumstances, since the appointment itself was stayed,
we are of the opinion that the writ petition itself can be heard and selection can be made
thereafter. Therefore, parties may approach the learned single Judge for an early disposal of
the writ petition. It is submitted that notice was issued calling candidates for written test.
Written test and its valuation can go on, but, further selection process is stayed till disposal of
the writ petition.
The appeal is disposed of accordingly.
J.B.KOSHY
JUDGE
V.K.MOHANAN
JUDGE
tks