High Court Kerala High Court

P.Ammukutty vs State Of Kerala on 2 December, 2010

Kerala High Court
P.Ammukutty vs State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35154 of 2010(T)


1. P.AMMUKUTTY,
                      ...  Petitioner
2. RAMAN KANI LAKSHMANAN KANI,

                        Vs



1. STATE OF KERALA, REP. BY PRINCIPAL
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. ASSISTANT EDUCATIONAL OFFICER,

4. SHRI. M.MADHAVAN KANI,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/12/2010

 O R D E R
                K.T.SANKARAN, J.
          ------------------------------
             W.P.(C).No.35154 OF 2010
          ------------------------------
                      nd
      Dated this the 2  day of December, 2010




                     JUDGMENT

The petitioners and late Sarojini filed Ext.P4

application dated 14.9.2007 before the District

Educational Officer for change of management in

respect of Ambedkar Memorial L.P.School,

Kallimoottukani. That application was rejected by

the District Educational Officer as per Ext.P7

order dated 7.9.2009. Challenging Ext.P7 order,

the petitioners and late Sarojini filed Ext.P8

th
revision dated 30 October, 2009 before the

Government. Ext.P8 is pending disposal.

2. The relief sought for by the petitioners at

present is to issue a direction to the first

respondent to consider and dispose of Ext.P8

revision expeditiously.

3. Heard the learned counsel for the

W.P.(C).No.35154 OF 2010 2

petitioners and the learned Government Pleader.

In the facts and circumstances of the case, the

Writ Petition is disposed of directing the first

respondent to consider and dispose of Ext.P8

th
revision dated 30 October, 2009, as expeditiously

as possible, and at any rate within a period of

three months from the date of receipt of a copy of

the judgment, after affording an opportunity of

th
being heard to the petitioners and the 4

respondent. The petitioners shall produce a copy

of the Writ Petition and certified copy of the

judgment before the first respondent. The

petitioners shall also send a copy of the Writ

th
Petition and copy of the judgment to the 4

respondent by registered post and they shall

produce proof of the same before the first

respondent.

K.T.SANKARAN,
JUDGE.

cms