Kerala High Court
Reeja P.V vs State Of Kerala on 13 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30295 of 2007(F)
1. REEJA P.V.,
... Petitioner
2. DINESH.T,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. THE DEPUTY DIRECTOR OF COLLEGIATE
4. THE MANAGER,
5. THE PRINCIPAL,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.T.R.JAGADEESH
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :13/03/2008
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-----------------------------
W.P.C.NO.30295 OF 2007
--------------------------
Dated this the 13th day of March 2008
-------------------------------------
JUDGMENT
The petitioners are lecturers in an aided
college. Their appointments have been approved by
the University. However, their salaries are not
given on the ground that their appointments are
made without the prior approval of the Government.
That ground no more survives in the light of the
decision in Salini vs.Manager, Christian College
[2007(3)KLT 355]. Accordingly, this writ petition
is allowed as prayed for.
THOTTATHIL B.RADHAKRISHNAN,
JUDGE
jsr
// True Copy// PA to Judge
W.P.C.No. 2