High Court Kerala High Court

Joy George vs State Of Kerala Represented By Its on 8 April, 2008

Kerala High Court
Joy George vs State Of Kerala Represented By Its on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12064 of 2008(J)


1. JOY GEORGE, CHAIRMAN, ALL KERALA HIGHER
                      ...  Petitioner
2. SAINUDEEN H, CONVENER, ALL KERALA HIGHER
3. M.V.SHAJI, MEMBER, ALL KERALA HIGHER
4. ALL KERALA HIGHER SECONDARY SCHOOL

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTOR OF HIGHER SECONDARY EDUCATION,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/04/2008

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 12064 of 2008
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                   Dated this, the 8th   April, 2008.

                            J U D G M E N T

Petitioners 1 to 3 are Principals of Higher Secondary Schools in

the State. The 4th respondent is an association of Higher Secondary

School Principals. They are aggrieved by the enormous workload of

Principals. According to them, because of the workload, they are

unable to administer the schools properly. In the above

circumstances, the 4th respondent has filed Ext. P7 before the 1st

respondent. The petitioners seek a direction to the 1st respondent to

consider and pass orders on the same expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of the

writ petition with a direction to the 1st respondent to consider and

pass orders on Ext. P7 as expeditiously as possible at any rate within

three months from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the representative of the 4th

petitioner.

The petitioners shall forward a certified copy of this judgment

along with a copy of the writ petition to the 1st respondent for

compliance.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.