IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27093 of 2009(F)
1. P.K.VASU, PRINCIPAL,
... Petitioner
2. RAJAN PADIKALAKANDI,
3. M.SANTHOSH KUMAR, PRINCIPAL,
4. T.C.RAMACHANDRAN, PRINCIPAL,
Vs
1. THE STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE DIRECTOR OF HIGHER SECONDARY
For Petitioner :SRI.GEORGE MECHERIL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/03/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.27093 of 2009
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of March, 2010
J U D G M E N T
The petitioners confine their relief for a direction to
the 1st respondent to consider and pass orders on Ext.P2
representation filed by the petitioners 1 & 2.
2. Having heard the learned Government Pleader
also I dispose of this writ petition with a direction to the
1st respondent to consider and pass orders on Ext.P2 filed
by the petitioners 1 & 2 as expeditiously as possible, at any
rate within a period of three months from the date of
receipt of a copy of this judgment.
3. If the petitioners 3 & 4 have also filed similar
representations, those also shall be considered along with
Ext.P2. The petitioners shall be afforded an opportunity of
being heard.
S. SIRI JAGAN
JUDGE
shg/