High Court Kerala High Court

M.Gopalan Nair vs The Assistant Educational … on 26 November, 2008

Kerala High Court
M.Gopalan Nair vs The Assistant Educational … on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34818 of 2008(T)


1. M.GOPALAN NAIR, MANAGER,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT EDUCATIONAL OFFICER,
                       ...       Respondent

2. THE DISTRICT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/11/2008

 O R D E R
                           ANTONY DOMINIC, J.
                          ==============
                      W.P.(C) NO. 34818 OF 2008 (T)
                     ====================

               Dated this the 26th day of November, 2008

                               J U D G M E N T

Petitioner is the Manager of an Aided School.

2. In respect of appointment of LPSA, approval of the 1st

respondent was sought for, but however, the same was rejected. In an

appeal that was filed to the 2nd respondent, it was ordered that the

proposal will have to be resubmitted and that thereupon the same will be

considered by the 1st respondent. According to the petitioner, by Ext.P5,

the proposal was resubmitted curing the defects, but however orders have

not been passed so far. It is complaining of delay on the part of the 1st

respondent in passing orders on Ext.P5, the writ petition is filed.

3. If as stated by the petitioner, pursuant to the appellate order

passed by the 2nd respondent, proposal seeking approval of the

appointment has been submitted as contended, it is necessary that the 1st

respondent shall pass orders thereon, without any further delay.

4. Therefore, the writ petition is disposed of directing that if

Ext.P5 is still pending, the 1st respondent shall consider the same and pass

WPC 34818/08
:2 :

orders thereon, as expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment along with a copy of this writ

petition.

ANTONY DOMINIC, JUDGE
Rp