High Court Kerala High Court

S.S.Sivakumar vs University Of Kerala Represented … on 29 July, 2008

Kerala High Court
S.S.Sivakumar vs University Of Kerala Represented … on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21089 of 2008(I)


1. S.S.SIVAKUMAR, KAILAS 39, SOUHARDHA
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE VICE CHANCELLOR, UNIVERSITY OF

                For Petitioner  :SRI.K.P.SUJESH KUMAR

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/07/2008

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.21089 OF 2008
                   -------------------------------------------
               Dated this the 29th day of July, 2008


                               JUDGMENT

Having heard learned counsel for the petitioner and

learned standing counsel for the University, I find that all that is

required, at this point of time, is for the University to consider at

its highest level the request of the petitioner for regularisation in

the category of L.V. Driver, to which post, he says, he had been

working for quite some time. Hence, without expressing

anything on merits, it is directed that Ext.P6 will be taken up by

the Registrar of the University and place before the competent

authority, if necessary before the second respondent or any

other authority in the University, in accordance with law for

appropriate decision, after affording the petitioner an

opportunity of being heard. Let this be done within a period of

three months from the date of receipt of a copy of this judgment.

The writ petition is ordered accordingly, leaving open all

other contentions.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.29/7.