High Court Kerala High Court

T.R.Raveendran vs Kerala Agricultural University on 7 April, 2010

Kerala High Court
T.R.Raveendran vs Kerala Agricultural University on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8474 of 2010(H)


1. T.R.RAVEENDRAN, SKIPPER GRADE II,
                      ...  Petitioner

                        Vs



1. KERALA AGRICULTURAL UNIVERSITY,
                       ...       Respondent

2. VICE CHANCELLOR,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/04/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No.8474 of 2010
              - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 7th day of April, 2010

                        J U D G M E N T

The petitioner’s request for counting his provisional

service prior to his regularization in service of the

1st respondent as a Skipper Grade II of the Fishing Vessel of

the University, has not been favourably considered by the

respondents. In the above circumstances the petitioner has

filed Ext.P10 representation before the 2nd respondent.

Petitioner seeks a direction to the 2nd respondent to

consider and pass orders on Ext.P10 expeditiously.

2. I have heard the learned standing counsel

appearing for the University also. In the facts and

circumstances of the case, I dispose of this writ petition

with a direction to the 2nd respondent to consider and pass

orders on Ext.P10 as expeditiously as possible, at any rate

within a period of one month from the date of receipt of a

W.P.(C)No.8474 of 2010
-2-

copy of this judgment, after affording an opportunity of

being heard to the petitioner.

3. The petitioner shall forward a copy of the writ

petition along with a certified copy of this judgment to the

2nd respondent for compliance.

S. SIRI JAGAN
JUDGE

shg/