High Court Kerala High Court

Milton P.Fernadez vs The Sree Sankaracharya … on 18 November, 2010

Kerala High Court
Milton P.Fernadez vs The Sree Sankaracharya … on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 945 of 2010()


1. MILTON P.FERNADEZ, MILTON VILLA,
                      ...  Petitioner

                        Vs



1. THE SREE SANKARACHARYA UNIVERSITY OF
                       ...       Respondent

2. THE VICE CHANCELLOR,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/11/2010

 O R D E R
               T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                     R.P.No.945/2010
                in W.P.(C). No.27702/2006-W
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~

          Dated this the 18th day of November, 2010

                      J U D G M E N T

This review petition is filed by the writ petitioner

pointing out that in the University, even though only one

post of Binder was notified, in another vacancy of Binder

one Smt.Valsala was appointed on daily wage basis and the

said temporary appointment is continuing even after

publication of the ranked list and, therefore, the basis on

which the Judgment is rendered is liable to be reviewed. A

reading of Annexure-I Judgment will show that this Court

was of the view that the notification published only

governed one vacancy and there was no indication to show

that the ranked list prepared pursuant to the selection

process will be in force so as to fill up vacancies which

may arise during the currency of the ranked list also. It

is also mentioned in paragraph (4) of the Judgment that

during the live period of the ranked list, no vacancy has

arisen for enabling them to make appointment of the second

rank holder. In support of the plea, the petitioner has

produced Annexure-II, a reply given under the Right to

Information Act. As rightly pointed out by the learned

R.P. No.945/2010
-:2:-

counsel for the University, even going by the answer to

question No.1, the sanctioned strength of the post of

Binder is only one. Also going by answer to question No.3

it will show that one Smt.Valsa A.K was provisionally

engaged for some period and there is no allegation that she

is even now continuing.

2. Evidently, this Court adjudicated the right of the

petitioner, the second rank holder, for appointment in a

further vacancy as the first rank holder was already

appointed. The vacancy notified is only one. It is in

that circumstance, it was held that this Court cannot

direct the petitioner to be appointed.

3. There is no apparent error in the Judgment. Even

the circumstances pointed out by the petitioner herein are

not sufficient to direct the appointment of the petitioner.

Therefore, the review petition is not liable to be

entertained and the same is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms