High Court Kerala High Court

Manager vs State Of Kerala on 1 March, 2010

Kerala High Court
Manager vs State Of Kerala on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4439 of 2010(D)


1. MANAGER,THE ZAMORIN'S GURUVAYURAPPAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR OF COLLEGIATE EDUCATION,

3. DEPUTY DIRECTOR OF COLLEGIATE EDUCATION,

4. UNIVERSITY OF CALICUT, THENHIPALAM,

                For Petitioner  :SRI.A.A.ABUL HASSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/03/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P.(C).No. 4439 of 2010

                      ==================

                  Dated this the 1st day of March, 2010

                             J U D G M E N T

This writ petition is filed by the manager of an aided college

complaining that despite request made in that regard, respondents 1

and 4 are not nominating their representatives to take part in the

proceedings of the selection committee for selection and appointment

of teachers in the college. Today it is submitted that the 4th respondent

University has already forwarded a panel of subject experts and

District collector has already given his consent to be a member of the

selection committee. What remains is for the 1st respondent to

nominate the District Collector as their representative to the selection

committee. The learned Government Pleader submits that if the

original of the consent letter of the District Collector is produced before

the 1st respondent, the 1st respondent can nominate him as a member

of the selection committee as directed by this Court. As directed by

this Court, the learned counsel for the petitioner hands over the

original of the consent letter given by the District Collector to the

learned Government Pleader.

In the above circumstances, the 1st respondent is directed to

nominate the District Collector as a member of the selection

committee of the petitioner’s college for selection of teachers to the

w.p.c.4439/10 2

college within one week from the date of receipt of a certified copy of

this judgment on the basis of the consent letter handed over to the

Government Pleader. However, I make it clear that such nomination

would not estop respondents 1 and 4 from taking objections to the

vacancies for which the selection is to be made if they are not satisfied

that the workload authorises appointment of any additional teachers.

The writ petition is disposed of as above.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge