IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32278 of 2010(H)
1. SHIBU GEORGE,HEADMASTER,ASRAM.H.S.S,
... Petitioner
Vs
1. THE DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. THE DISTRICT EDUCATIONAL OFFICER,
3. THE MANAGER,THE MAR THOMA & E.A.SCHOOLS
4. SMT.K.MARYKUTTY,HEADMISTRESS,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/11/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.32278 of 2010
---------------------------------------------
Dated this the 15th day of November, 2010
JUDGMENT
The reliefs prayed for by the petitioner in the Writ
Petition are the following :
“(i) issue a writ of certiorari or any other
appropriate writ, direction or order calling for the
records leading to Exhibits P5 and P6 and
quashing the same, to the extent it rejects the
promotion of the petitioner as Headmaster and
approves the promotion of the fourth respondent
as Headmistress.
(ii) issue a writ of mandamus or any other
appropriate writ, direction or order directing
respondents 1 and 2 to approve the promotion of
the petitioner as Headmaster in preference to the
fourth respondent.
(iii) issue a writ of mandamus or any other
appropriate writ, direction or order directing the
first respondent to consider and pass orders on
Exhibits P7 appeal forthwith.
(iv) and grant such other and further reliefs
as this Hon’ble Court may deem fit and proper in
the circumstances of the case including costs.”
WPC No.32278/2010 2
2. The learned Government Pleader submitted that the
first respondent heard the parties in Exhibit P7 appeal and
orders were reserved. It is stated that Exhibit P7 appeal was filed
against Exhibits P5 and P6 orders. Therefore, when Exhibit P7
appeal is pending, it is not necessary and proper to entertain the
attack on Exhibits P5 and P6. The learned Government Pleader
having stated that Exhibit P7 appeal was heard and orders were
reserved, it is sufficient, if the Writ Petition is disposed of
directing the first respondent to dispose of Exhibit P7 appeal
within a period of one month. Accordingly, there will be a
direction to the first respondent to dispose of Exhibit P7 appeal
within a period of one month from the date of receipt of a copy of
the judgment.
The Writ Petition is disposed of as above.
K.T.SANKARAN
JUDGE
csl