IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36895 of 2009(F)
1. A. BHARGAVI, W/O.C.V. NANU, AGED 78
... Petitioner
2. A. SOUMINI,W/O.DAMODARAN,AGED 69 YEARS,
3. A. VILASINI, W/O. KUMARAN,
Vs
1. THE ASSISTANT EDUCATI0NAL OFFICER,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. A. PADMAVATHI, D/O.K.P. GOVINDAN,
4. A. RAJAN ALIAS PADMANABHAN,
5. SHIJI.V.P, W/O. SHANITH, AGED 36 YEARS,
6. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
7. THE DEPUTY DIRECTOR OF EDUCATION,
For Petitioner :SRI.R.SURENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :21/12/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.36895 OF 2009
---------------------------------------
Dated this the 21st day of December, 2009.
J U D G M E N T
The petitioners herein are the children of one late
K.P.Govindan and late P.Devaki. Sree Narayana Basic Upper
Primary School, Vadakkumpad, Thalassery originally belonged to
late K.P.Govindan and he was the approved manager of the
school. On his death, the managership devolved on his widow
P.Devaki who died on 08.02.1989. On her death, as per the
terms of the Will, it is asserted that, the managership devolved
upon the petitioners and respondents 3 and 4 jointly. There is a
dispute now regarding the managership of the school.
2. The petitioners are now aggrieved by Exhibits P12 and
P22 orders passed by the 1st and 6th respondents respectively,
obviously under Rule 8 of Chapter XIV-A of Kerala Education
Rules. Learned Government Pleader points out that the
petitioners have got an effective remedy under Rule 92 of
Chapter XIV-A K.E.R to challenge the impugned orders. Learned
W.P.(C) No.36895/2009 2
counsel for the petitioners sought some time to move the
Government in the matter.
Therefore, if the petitioners file an appropriate revision
petition before the Government within a period of two weeks
from the date of receipt of a copy of this judgment, the same will
be considered and appropriate decision will be taken by the
Government within a further period of two months, after hearing
the petitioners and other affected parties.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp