IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25313 of 2008(L)
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 ANTONY DOMINIC
Dated :22/09/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 25313 OF 2008 L
= = =
Dated this the 22nd day of September 2008
J U D G M E N T
The substantial prayer in this case is to direct the 1st
respondent to nominate their representative to the Selection
Committee or to direct their nominee to participate in the Selection
Committee meeting for selecting Lecturers for appointment against
the vacancies notified as per Ext. P1. The University has already
given its list of nominees as seen from Ext. P10 and what remains is
the nomination of Government representative.
2. Today, when the matter came up for orders, the learned
counsel for the petitioner made available before me a
communication dated 22.8.2008 issued by the District Collector,
Kozhikode conveying his willingness to be the Government
representative in the selection committee for the selection of
teaching staff. In view of this, all that is to be done is to direct the
1st respondent to issue necessary orders enabling the District
W.P.(C) No. 25313 OF 2008
-2-
Collector to participate in the selection committee for selection of
teaching staff against the vacancies notified in Ext. P1. This, the 1st
respondent shall do as expeditiously as possible, at any rate within
4 weeks of production of a copy of this judgment.
3. Writ petition is disposed of as above.
Petitioner shall produce a copy of this judgment along with a
copy of the communication referred to above and thereupon a
decision shall be taken as directed above.
ANTONY DOMINIC
JUDGE
jan/-