High Court Kerala High Court

Manikutty.S. vs Kerala State Information … on 4 October, 2010

Kerala High Court
Manikutty.S. vs Kerala State Information … on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30360 of 2010(T)


1. MANIKUTTY.S., W/O.K.G.SREEKUMAR,
                      ...  Petitioner

                        Vs



1. KERALA STATE INFORMATION TECHNOLOGY
                       ...       Respondent

2. THE DIRECTOR, AKSHAYA,

3. ASSISTANT DISTRICT COORDINATOR,

4. AROO GRAMA PANCHAYAT,

                For Petitioner  :SRI.R.PREMCHAND

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/10/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 30360 OF 2010 (T)
                =====================

           Dated this the 4th day of October, 2010

                          J U D G M E N T

Petitioner states that she is entrusted an Akshaya Center

based on Ext.P3, a MOU between the petitioner and the 1st

respondent. It is stated that Clause 17(C) of Ext.P3 provides that

in case the petitioner is unable to run the Akshaya Center for the

reasons mentioned therein, petitioner can either transfer the

centre or execute a power of attorney in favour of any other

person.

2. It is stated that petitioner got an employment and

therefore wants to execute a power of attorney in favour of her

husband. It is also her case that the 4th respondent has already

approved the said request and that Ext.P4 application made to

the 1st respondent in this behalf is pending without orders of the

said respondent. It is complaining of delay on the part of the 1st

respondent in taking a decision on Ext.P4, the writ petition is filed.

3. If as stated by the petitioner, her case is covered by

Clause 17(C) of Ext.P3 Memorandum of Understanding between

the petitioner and the 1st respondent, necessarily the 1st

WPC No. 30360/10
:2 :

respondent is to take a decision on Ext.P4. Having regard to the

case of the petitioner about the pendency of Ext.P4, I direct the 1st

respondent to consider the matter and take a decision. This the

1st respondent shall do within 4 weeks of production of a copy of

this judgment along with a copy of this writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp