High Court Kerala High Court

Rejan.J. vs The University Of Kerala on 22 August, 2007

Kerala High Court
Rejan.J. vs The University Of Kerala on 22 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25462 of 2007(F)


1. REJAN.J., NIGHT WATCH MAN,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF KERALA,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. THE DIRECTOR,

4. THE PRINCIPAL,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/08/2007

 O R D E R
                          A.K. BASHEER, J.
                          --------------------------
                    W.P.(C). NO. 25462 OF 2007
                             ---------------------
                Dated this the 22nd day of August, 2007

                            J U D G M E N T

Grievance of the petitioner, who is admittedly a provisional

employee in the University Institute of Technology at Adoor, is that

his services have been unceremoniously terminated on the allegation

that he had indulged in unlawful activities and received illegal

gratification. According 6to the petitioner, he is entitled to continue in

service till December 10, 2007, when his extended tenure is due to

expire. But his primary grievance is that he was not served with any

prior notice before disengaging him from service. Even though it is

not clear whether petitioner had been served with prior notice, I am of

the view that this writ petition need not be retained on the file of this

Court.

2. Learned Standing counsel, who accepts notice for

respondents 1 to 3 submits that petitioner will be furnished with the

memo of charges and all particulars of the charges or allegations

against him as referred to in Ext.P2 order.

Therefore, the writ petition is disposed of with the following

directions:

WPC NO 25462/07 Page numbers

Respondent No.1 shall ensure that petitioner is served with

notice indicating the allegations within 7 days from the date of receipt

of a copy of this judgment. On receipt of the same, it will be open to

the petitioner to respond and submit his explanation, in which event

respondent No.1 shall consider the same and pass appropriate

orders. The entire process shall be completed by respondent No.1,

as expeditiously as possible, at any rate, within two months from the

date of receipt of a copy of this judgment.





                                              A.K. BASHEER, JUDGE

vps

WPC NO 25462/07    Page numbers




                                A.K. BASHEER, JUDGE


                                      OP NO.20954/00



                                          JUDGMENT


                                     1ST MARCH, 2007