High Court Kerala High Court

Ratnakaran.A vs State Of Kerala Represented By on 9 September, 2010

Kerala High Court
Ratnakaran.A vs State Of Kerala Represented By on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10445 of 2010(E)


1. RATNAKARAN.A,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DEPUTY DIRECTOR OF EDUCATION,

4. DISTRICT EDUCATIONAL OFFICER,

5. ASSISTANT EDUCATIONAL OFFICER,

6. THE MANAGER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.M.RAMESH CHANDER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/09/2010

 O R D E R
                        S. SIRI JAGAN, J.
                - - - - - - - - - - - - - - - - - - - - - - -
                      I.A. No.10471 of 2010
                                     &
                   W.P.(C)No. 10445 of 2010
                - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 9th day of September, 2010

                          J U D G M E N T

This writ petition is filed seeking the following reliefs:

“i) to issue a writ of certiorari quashing Ext.P2 as unjust,
illegal and unsustainable;

ii0 to declare that the petitioner is entitled to be promoted
as Headmaster of Devaseva U.P. School, Kannadiparamba
with effect from 31.03.2010;

iii) to issue a writ of mandamus directing the 6th respondent
to promote the petitioner as Headmaster of Devaseva
U.P. School, Kannadiparamba and to direct the AEO to
approve the said promotion;

iv) to issue a writ of mandamus directing the 6th respondent
to implement the direction contained in Ext.P8;”

By the above I.A., the petitioner confines his relief for a

direction to the 5th respondent to take a decision on

Exts.P12 & P13 as expeditiously as possible.

I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 5th respondent to take a

decision on Exts.P12 & P13 as expeditiously as possible, at

I.A. No.10471 of 2010
&
W.P.(C)No. 10445 of 2010
-2-

any rate within a period of two months from the date of

receipt of a copy of this judgment, after affording an

opportunity of being heard to the petitioner as well as the

respondents 6 & 7. If for disposal of Exts.P2 & P3 any

directions are necessary from the 4th respondent, the

5th respondent shall get the same from the D.E.O. within one

month and the D.E.O shall issue necessary directions in this

regard as requested for in Ext.P5 within the said time. The

I.A. also stands disposed of.

S. SIRI JAGAN
JUDGE

shg/