IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29280 of 2010(H)
1. VIMALA JOHN,S/O.V.JOHN,AGED 53 YEARS,
... Petitioner
Vs
1. THE DISTRICT EDUCATIONAL OFFICER,
... Respondent
2. THE PRINCIPAL ACCOUNTANT GENERAL(AUDIT)
For Petitioner :SRI.P.A.CHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/10/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C)No.29280 of 2010
---------------------------------------------
Dated this the 15th day of October, 2010
JUDGMENT
The petitioner is now working as Principal of Our Lady’s
Teacher Training Institute, Palluruthy. As per Exhibit P3 dated
6.1.2010, the District Educational Officer sent a copy of the
report on the Local Audit of the Accounts and Registers for
2007-2008 and 2008-2009 to the petitioner requesting her to
furnish reply to the audit objection. To the audit objections, the
petitioner sent Exhibit P4 reply dated 8.3.2010 to the District
Educational Officer.
2. The reliefs prayed for by the petitioner are the
following :
“(i) issue a writ of mandamus, certiorari
or any other direction or order to call for the
records to satisfy the propriety and legality of
Exhibit P3 audit objection and after hearing, to
quash the same; and
(ii) grant such other reliefs as this
Hon’ble Court deems fit and proper in the
interest of justice.”
WPC No.29280/2010 2
3. The learned Government Pleader submitted that the
District Educational Officer has forwarded Exhibit P4 to the
Office of the Accountant General (Audit) and that the reply to the
audit objection will be duly considered by the second
respondent.
4. In the facts and circumstances of the case, the Writ
Petition is disposed of directing the second respondent to
consider Exhibit P4 reply submitted by the petitioner to Exhibit
P3 audit objections, after affording an opportunity of being heard
to the petitioner. Till Exhibit P4 is disposed of by the second
respondent, no recovery as indicated in Exhibit P3 shall be made
from the petitioner.
The Writ Petition is disposed of as above.
K.T.SANKARAN
JUDGE
csl