IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19609 of 2010(A)
1. K.M.SASINDRANUNNI, S/O.M.K.RAJA,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. K.M.KRISHNANUNNI, S/O.
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :09/06/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------
W.P.(C) No. 19609 OF 2010
--------------------------
Dated this the 9th day of July, 2010
J U D G M E N T
In the matter of dispute between the petitioner and the third
respondent regarding the management of KTM High School,
Mannarkad Moopilsthanam Estate, the first respondent had
conducted hearing on 20.4.2010. According to the petitioner,
earlier, the second respondent found the third respondent unfit to
hold the post of Manager. Challenging the said proceedings, the
third respondent had earlier approached this Court by filing W.P.(C)
No.13763 of 2008 on the ground that the order under challenge was
passed in violation of the principles of natural justice. As per
Ext.P3, the said writ petition was disposed of with a direction to the
respondents to reconsider the issue with notice to the affected
parties. It was accordingly that the first respondent conducted a
hearing on 20.4.2010 with notice to all the concerned including the
petitioner. The grievance of the petitioner is that even thereafter no
order has so far been passed. In the said circumstances, I do not
think this Court should look into the merits of the contentions at this
stage.
WPC No.19609/2010
2
Taking into account the fact that the first respondent has
already conducted the hearing on 20.4.2010, this writ petition is
disposed of with a direction to the first respondent to pass orders on
the issue based on the hearing conducted on 20.4.2010
expeditiously, at any rate, within a period of six weeks from the date
of receipt of a copy of this judgment.
C.T.RAVIKUMAR
(JUDGE)
vps
WPC No.19609/2010
3
WPC No.19609/2010
4