High Court Madras High Court

M.D.Einsteen vs The National Council For Teacher … on 17 July, 2009

Madras High Court
M.D.Einsteen vs The National Council For Teacher … on 17 July, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  17-07-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.11685 of 2009 and
M.P.NoS.1  and 2 of 2009

M.D.Einsteen
Correspondent
Infant Jesus Teacher Training Institute
No.747, Ramanathapuram Road,
Thiruvalam, Vellore District.						.. Petitioner.

Versus

1.The National Council for Teacher Education
Rep by its Regional Director
(Southern Region)
1st Floor, CSD Building
HMT Post, Bangalore.					

2.The Director D.T.E.R.T.
O/o.Director of Public Instruction
College Road, Chennai -6.

3.The Principal
District Institute of Education & Training
Ranipet, Vellore District.

4.A.P.Yesudoss, S/o.Philip
  Ramanathapuram Road
  Kugayanallur Village
  Katpadi Taluk, Vellore District.					.. Respondents

Prayer: Petition filed under Article 226 of the Constitution of India, seeking for a writ of certiorarified Mandamus to call for the records of the 1st respondent vide F.SRO/INCTE/D.T.Ed.-A1/2009/10897 dated 19.03.2009 and quash the same and consequentially direct the 1st respondent to issue revised corrigendum in favour of Madha Educational and Developmental Trust, Trichy District, Tamilnadu, taking into consideration the representation made by the petitioner dated 29.05.2009 within a time frame fixed.

		For Petitioner	  	: Mr.E.Vijayanand

		For first Respondent	: Mr.M.T.Arunan
		For second and third
		respondents		: Mrs.Dakshayani Reddy
						  Government Advocate.

O R D E R

Heard the learned counsel appearing for the petitioner and the learned Government Advocate appearing for the respondents.

2. Though the prayer sought for by the petitioner in the present writ petition is for a larger relief, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the representation of the petitioner, dated 29.05.2009, is directed to be disposed of by the first respondent, on merits, within a specified period.

3. The learned counsel appearing on behalf of the respondents, has no objection for such an order being passed by this Court.

4. In view of the submissions made by the learned counsels appearing on either sides, without going into the merits of case, the first respondent is directed to dispose of the representation, dated 29.05.2009, on merits and in accordance with law, within a period of eight weeks from the date of receipt of a copy of this order. The petitioners are directed to furnish to the respondent a copy of the representation, dated 29.05.2009, along with a copy of this order.
The writ petition is disposed of accordingly. No costs. Consequently, connected M.P’s are closed.

arr

To

1.The National Council for Teacher Education
Rep by its Regional Director
(Southern Region)
1st Floor, CSD Building
HMT Post, Bangalore.

2.The Director D.T.E.R.T.

O/o.Director of Public Instruction
College Road, Chennai -6.

3.The Principal
District Institute of Education & Training
Ranipet,
Vellore District