IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9895 of 2007(C)
1. N.K.VISWANATHAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE ASSISTANT EDUCATIONAL OFFICER,
3. K.T.SASIDHARAN, LAKSHMI BHAVAN,
4. P.SNINEESH, L.G.HINDI TEACHER,
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent :SRI.N.N.SUGUNAPALAN (SR.)
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/10/2007
O R D E R
S.SIRI JAGAN,J
======================
W.P.(C).No.9895 of 2007
=============-===========
Dated this the 30th day of October, 2007
JUDGMENT
This writ petition is filed by one Sri.N.K.Viswanathan Nair
claiming to be the manager of Modakkallur A.U.P School in
Quilandy Educational Sub District. One P. Madhavan Nair has
filed I.A.No.13412/2007 seeking himself to be impleaded as
respondent in this writ petition on the ground that he is actually
the manager of the School and not Sri.Viswanathan Nair. He
produced Annexure-A order, by which the Assistant Educational
Officer has held that Sri.N.K.Viswanathan Nair, who is
continuing as the Manager of the School is removed from the
Managership of the School with effect from 13.03.2007 and is
replaced by Sri.P.Madhavan Nair. This writ petition was filed
on 21.03.2007 after Annexure-A order has been passed.
Therefore, Sri.N.K.Viswanathan Nair could not have filed this
writ petition claiming himself to be the manager of the school,
since, the same is only in respect of the school of which he
claims to be the manager and not in his individual capacity. In
fact the counsel appearing for Sri.N.K.Viswanathan Nair also
W.P.(C).No.9895/2007
2
submits that since Viswanathan Nair is no longer in the Manager
of the School he does not propose to appear for him.
Accordingly the writ petition is dismissed as not
maintainable.
S.SIRI JAGAN, JUDGE
dvs