IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27071 of 2004(W)
1. M.R.ASOKA KUMAR, D-4, G.P.R.A.,
... Petitioner
2. V.T.SANTHOSH, S/O.S THANKAPPAN,
3. K.K.NARAYANAN, S/O. LATE K.K.ETTIATHI,
4. UJALA BALAKRISHNAN,
Vs
1. THE KENDRIYA VIDYALAYA,
... Respondent
2. THE COMMISSIONER, 18, KENDRIYA
3. THE ASST.COMMISSIONER, KENDRIYA
4. THE PARENTS TEACHERS ASSOCIATION,
5. THE UNION OF INDIA, REP.BY THE SECRETARY
For Petitioner :SRI.G.S.REGHUNATH
For Respondent :M/S.IYER & IYER, SC.KENDRIYA VIDYALAYA
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/03/2007
O R D E R
KURIAN JOSEPH, J.
-------------------------------------
W.P.(C) NO. 27071 OF 2004
--------------------------------------
Dated this the 21st day of March, 2007.
J U D G M E N T
This writ petition is filed with the following prayers.
A) That a writ of mandamus or other order be passed
directing the respondents to retransfer the amounts of
Rs. 3,07,558/- to the Transport Committee Account/Bus
Aminities Fund in A/C. No. 923 in the Ernakulam Urban
Co-operative Societies Ltd. No. 7, Gandhi Nagar from the
Vidyalaya Vikas Nidhi of the 1st respondent.
B) That a writ of mandamus or other order be issued
directing the respondents not to appropriate any amount
belonging to the Bus Using Parents kept in Bus Aminities
Fund/ Transport Committee Accounts set apart for
maintaining and conducting the Bus service in the
1st respondent for the students availing Bus Service
mentioned above.
2. It is seen that the petitioners have already approached the second
and third respondent by way of Exhibits P13 and P14 representations. In
case no action has been taken in the matter so far by the third respondent,
petitioners may produce a copy of this judgment before the third respondent,
in which case, appropriate action in accordance with law on Exhibit P14 will
be taken with notice to the petitioners and respondents 1 and 4 within a
period of another four months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp