High Court Kerala High Court

Kerala Agricultural University vs Chetty K.V. on 4 June, 2009

Kerala High Court
Kerala Agricultural University vs Chetty K.V. on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2209 of 2006(A)


1. KERALA AGRICULTURAL UNIVERSITY,
                      ...  Petitioner
2. THE VICE CHANCELLOR,

                        Vs



1. CHETTY K.V., SELECTION GRADE PEON,
                       ...       Respondent

2. M.B.CHANDRAN, CLASS-IV EMPLOYEE,

3. A.K.SHYLAN, CLASS-IV EMPLOYEE,

4. N.T.FRANCIS, BUS ATTENDENT GRADE II,

5. C.GOVINDAN, BUS ATTENDENT GRADE-II,

6. M.K.SIVARAMAN,

7. M.SOLOMAN, BUS ATTENDANT GRADE II,

8. P.M.OUSEPH, BUS ATTENDANT GRADE II,

9. ANILKUMAR P.B., BUS ATTENDENT GRADE II,

10. S.SASI, BUS ATTENDANT GRADE II,

                For Petitioner  :SRI.N.D.PREMACHANDRAN, SC, AGRL.UNTY.

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :04/06/2009

 O R D E R
              S.R.Bannurmath, C.J. & Kurian Joseph, J.
                  ------------------------------------------
                         W.A.No.2209 of 2006,
                        W.A.No.2223 of 2006 &
                          W.A.No.829 of 2007
                  ------------------------------------------
                Dated, this the 4th day of June, 2009

                             JUDGMENT

Kurian Joseph, J.

The issue raised in these writ appeals pertains to the

selection and appointment to the post of Bus Attendant Grade II

under the Kerala Agricultural University. In the nature of the view

we propose to take in these cases, it may not be necessary to go in

detail to the facts.

2. The writ petitioners approached this Court when the

selection was allegedly made taking into consideration extraneous

factors. The main allegation was that the selection was based on

also qualifications which are not prescribed for the selection. The

learned Single Judge set aside the selection and directed to conduct

W.A.No.2209/2006, etc.

– 2 –

a fresh selection. The selection pertains to the year 2003.

3. It is brought to our notice that many of the selected

persons have already retired from service. However, we find that

some of the petitioners in the writ petitions are even now eligible

for consideration in the event of a fresh selection being conducted.

In the above circumstances, we dispose of these writ appeals with

the following directions:

The Kerala Agricultural University shall conduct a

fresh selection strictly complying with the prescribed qualifications

and method of selection in respect of the vacancies available as of

now within a period of three months from today. Till such

selection is completed, the persons presently engaged as per the

previous selection shall be continued. Persons who have already

retired from service shall be deemed to have been duly appointed

to the respective posts. We make it clear that the persons who

W.A.No.2209/2006, etc.

– 3 –

have been selected as per the impugned proceedings will also be

entitled to participate in the fresh selection process. If there is any

other grievance, it will be open to the parties to file appropriate

representation before the Vice Chancellor of the University, in

which case the matter will be considered by the said authority in

accordance with law.

Sd/-

S.R.Bannurmath,
Chief Justice

Sd/-

Kurian Joseph,
Judge
vns