IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8709 of 2006(M)
1. M.SATHIANATHAN, (PRINCIPAL UNDER ORDERS
... Petitioner
Vs
1. DIRECTOR OF HIGHER SECONDARY EDUCATION,
... Respondent
2. THE MANAGER, RAMAVILASAM HIGHER
For Petitioner :SMT.P.V.ASHA
For Respondent :SRI.GEORGE POONTHOTTAM
The Hon'ble MR. Justice A.K.BASHEER
Dated :04/07/2006
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - -
W.P(C) NO. 8709 of 2006
- - - - - - - - - - - - - - - - - - -
Dated this the 4th day of July , 2006.
J U D G M E N T
Heard learned counsel for the parties at length.
2. In the peculiar facts and circumstances of the case, I am of the
view that the contentions raised by the parties need not be dealt with at
this stage.
3. My attention has been invited to Ext.P12 petition pending
before respondent No.1. Learned counsel for the petitioner submits
that Ext.P12 was preferred in February 2006 and no orders have been
passed on the said petition so far. I am satisfied that it will be in the
better interests of all parties concerned that an appropriate decision is
taken on Ext.P12 without any further delay.
4. Therefore this writ petition is disposed of with a direction to
respondent No.1 to consider and pass orders on Ext.P12 as
expeditiously as possible, at any rate within six weeks from the date of
receipt of a copy of this judgment. Respondent No.1 shall ensure that
the petitioner and respondent No.2 are afforded sufficient opportunity
to be heard before any orders are passed.
Petitioner shall produce a certified copy of the judgment and a
copy of the writ petition before respondent No.1 for compliance.
A.K. Basheer
2
Judge.
an.