High Court Madras High Court

Sivanthi Vinayaghar Primary … vs District Elementary Educational on 22 June, 2006

Madras High Court
Sivanthi Vinayaghar Primary … vs District Elementary Educational on 22 June, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 22/06/2006  

CORAM   

THE HON'BLE MR. JUSTICE P. SATHASIVAM         
AND  
THE HON'BLE MR. JUSTICE V. DHANAPALAN         

WRIT APPEAL No.631 of 2001    


Sivanthi Vinayaghar Primary School 
   Rep. By its Secretary
   Mamsapuram 626 110   
   Virudhunagar District.                       .. Appellant

-Vs-

1.District Elementary Educational
Officer, Virudhunagar
Virudhunagar District.

2.Assistant Elementary Educational 
Officer, Srivilliputhur
Virudhunagar District.                          .. Respondents

                Writ  Appeal  filed  under  Clause 15 of the Letters of Patent
against the order of the learned Judge Mr.    Justice  D.    Murugesan,  dated
02.03.2001 made in W.P.No.2772 of 2001.  

!For appellant :  Mr.  C.  Selvaraju, Sr.counsel
                  For Mr.  S.  Mani

^For respondents :  Mr.  M.  Dhandapani, AGP(W) 


:JUDGMENT   

(Judgement of the Court was delivered by P. SATHASIVAM,J.)

The above writ appeal has been filed against the order of the
learned single Judge dated 02.03.2001 made inWP.No.2772 of 2001, in and by
which the learned Judge dismissed the said writ petition filed by the School.

2. Heard the learned senior counsel for the appellant as well as the learned
Additional Government Pleader for respondents.

3. On going through the impugned order of the District Elementary Educational
Officer, Virudhunagar dated 29.01.2001 and the reasoning of the learned Judge
made in W.P.No.2772 of 2001, we are in agreement with the conclusion arrived
at by the learned Judge and we find no valid ground for interference.
However, it is made clear that taking note of the defect pointed out in the
impugned order and if the said order is not revoked by the concerned
Educational Authority till this date, the appellant School is free to make
proper representation to vindicate their grievance. It is further made clear
that if any such representation is made, the competent authority is directed
to consider and dispose of the same in accordance with law.
With the above observation the writ appeal is dismissed. No costs.

To

1. District Elementary Educational
Officer, Virudhunagar
Virudhunagar District.

2. Assistant Elementary Educational
Officer, Srivilliputhur
Virudhunagar District.