IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32198 of 2008(G)
1. SHAJEE E.S.
... Petitioner
Vs
1. COCHIN UNIVEIRSITY OF SCIENCE & TECHNOLO
... Respondent
For Petitioner :SRI.RAJU SEBASTIAN VADAKKEKKARA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 32198 OF 2008 (G)
====================
Dated this the 3rd day of November, 2008
J U D G M E N T
The claim in this writ petition is for Higher Grade. Petitioners submit
that they have raised their claims before the respondent by filing Exts. P4,
P5, P8, P9, P10, P11, P12 P13 and P14 and that orders thereon have not
been passed so far.
Having regard to the pendency of the representations before the
respondent, this writ petition is disposed of directing that the respondent
shall take up, consider and pass orders on the aforesaid representations if
those have been received and are pending. This shall be done, as
expeditiously as possible, at any rate within 8 weeks of production of a
copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp