High Court Kerala High Court

M.R.Asoka Kumar vs The Kendriya Vidyalaya on 21 March, 2007

Kerala High Court
M.R.Asoka Kumar vs The Kendriya Vidyalaya on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27071 of 2004(W)


1. M.R.ASOKA KUMAR, D-4, G.P.R.A.,
                      ...  Petitioner
2. V.T.SANTHOSH, S/O.S THANKAPPAN,
3. K.K.NARAYANAN, S/O. LATE K.K.ETTIATHI,
4. UJALA BALAKRISHNAN,

                        Vs



1. THE KENDRIYA VIDYALAYA,
                       ...       Respondent

2. THE COMMISSIONER, 18, KENDRIYA

3. THE ASST.COMMISSIONER, KENDRIYA

4. THE PARENTS TEACHERS ASSOCIATION,

5. THE UNION OF INDIA, REP.BY THE SECRETARY

                For Petitioner  :SRI.G.S.REGHUNATH

                For Respondent  :M/S.IYER & IYER, SC.KENDRIYA VIDYALAYA

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/03/2007

 O R D E R
                                  KURIAN JOSEPH, J.

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

                          W.P.(C) NO. 27071 OF 2004

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

                Dated this the 21st day of March, 2007.


                                    J U D G M E N T

This writ petition is filed with the following prayers.

A) That a writ of mandamus or other order be passed

directing the respondents to retransfer the amounts of

Rs. 3,07,558/- to the Transport Committee Account/Bus

Aminities Fund in A/C. No. 923 in the Ernakulam Urban

Co-operative Societies Ltd. No. 7, Gandhi Nagar from the

Vidyalaya Vikas Nidhi of the 1st respondent.

B) That a writ of mandamus or other order be issued

directing the respondents not to appropriate any amount

belonging to the Bus Using Parents kept in Bus Aminities

Fund/ Transport Committee Accounts set apart for

maintaining and conducting the Bus service in the

1st respondent for the students availing Bus Service

mentioned above.

2. It is seen that the petitioners have already approached the second

and third respondent by way of Exhibits P13 and P14 representations. In

case no action has been taken in the matter so far by the third respondent,

petitioners may produce a copy of this judgment before the third respondent,

in which case, appropriate action in accordance with law on Exhibit P14 will

be taken with notice to the petitioners and respondents 1 and 4 within a

period of another four months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp