High Court Kerala High Court

Muneer Edathikkandiyil vs P.V.Lakshmi on 15 June, 2007

Kerala High Court
Muneer Edathikkandiyil vs P.V.Lakshmi on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 13542 of 2001(K)



1. MUNEER EDATHIKKANDIYIL
                      ...  Petitioner

                        Vs

1. P.V.LAKSHMI
                       ...       Respondent

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/06/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.

                        -------------------------------------------

                            O.P.No.13542 OF 2001

                        -------------------------------------------

                    Dated this the 15th day of June, 2007




                                    JUDGMENT

Learned Government Pleader submits that approval has

been given by the competent authority for the appointment of

the petitioner for the period from 6.7.1998 to 29.9.1998 by

order dated 14.8.2001. Therefore, nothing survives in this writ

petition. That apart, Ext.P7 shows that the Manager of the

school at that point of time was Smt.P.V.Lekshmi, as approved by

the department. Therefore, even if there is any litigation before

civil courts as regards the title or management of the school,

subject to any contradictory orders by those courts, the Manager

approved by the department will be in charge of the day to day

affairs, including the making of appointments similar to Ext.P1.

In the result, the writ petition is closed recording the

submission of the learned Government Pleader.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.

WPC.13542/01

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NO.13542 OF 2001

JUDGMENT

15TH JUNE, 2007.

=======================