High Court Kerala High Court

Gladston George Varghese vs The Director Of Public … on 5 October, 2007

Kerala High Court
Gladston George Varghese vs The Director Of Public … on 5 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2359 of 2007(U)


1. GLADSTON GEORGE VARGHESE,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
                       ...       Respondent

2. THE ASSISTANT EDUCATIONAL OFFICER,

3. SRI.MANOJ MATHEW,

                For Petitioner  :SRI.MVS.NAMBOOTHIRY

                For Respondent  :SRI.N.SUGATHAN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/10/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN,J.
                       ----------------------------------------------------
                            W.A. NO. 2359 OF 2007
                       ----------------------------------------------------
                        Dated this the 5th October, 2007

                                   JUDGMENT

H.L.DATTU, C.J.

The orders passed by the Assistant Educational Officer (Ext.P6) was the

subject matter of W.P.(C) No.26318 of 2004. The learned single Judge has

rejected the Writ Petition solely on the ground that if, for any reason, the petitioner

is aggrieved by Ext.P6 order passed by the Assistant Educational Officer, he has

got a right of appeal and right of revision against those orders before the

appropriate forum.

2. Admittedly, what was questioned by the petitioner in the Writ Petition is

an order passed by the Assistant Educational Officer. If, for any reason, the

petitioner is aggrieved by the said order, he can always file an appeal and if he

fails in that appeal, he can question the said order by way of revision before the

State Government. Keeping this aspect of the matter, the learned single Judge, in

our opinion, has rightly rejected the Writ Petition. We do not see any error in the

orders passed by the learned single Judge. Therefore, the Writ Appeal requires

to be rejected and it is accordingly rejected.

Ordered accordingly.

(H.L.DATTU)
Chief Justice

(K.T.SANKARAN)
Judge
ahz/