IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34818 of 2008(T)
1. M.GOPALAN NAIR, MANAGER,
... Petitioner
Vs
1. THE ASSISTANT EDUCATIONAL OFFICER,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/11/2008
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 34818 OF 2008 (T)
====================
Dated this the 26th day of November, 2008
J U D G M E N T
Petitioner is the Manager of an Aided School.
2. In respect of appointment of LPSA, approval of the 1st
respondent was sought for, but however, the same was rejected. In an
appeal that was filed to the 2nd respondent, it was ordered that the
proposal will have to be resubmitted and that thereupon the same will be
considered by the 1st respondent. According to the petitioner, by Ext.P5,
the proposal was resubmitted curing the defects, but however orders have
not been passed so far. It is complaining of delay on the part of the 1st
respondent in passing orders on Ext.P5, the writ petition is filed.
3. If as stated by the petitioner, pursuant to the appellate order
passed by the 2nd respondent, proposal seeking approval of the
appointment has been submitted as contended, it is necessary that the 1st
respondent shall pass orders thereon, without any further delay.
4. Therefore, the writ petition is disposed of directing that if
Ext.P5 is still pending, the 1st respondent shall consider the same and pass
WPC 34818/08
:2 :
orders thereon, as expeditiously as possible, at any rate within 4 weeks of
production of a copy of this judgment along with a copy of this writ
petition.
ANTONY DOMINIC, JUDGE
Rp