IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37138 of 2008(U)
1. NADUVANNUR HIGHER SECONDARY SCHOOL,
... Petitioner
Vs
1. THE DIRECTOR OF PUBLIC INSTRUCTION,
... Respondent
2. THE DEPUTY DIRECTOR OF EDUCATION,
3. THE DISTRICT EDUCATIONAL OFFICER,
For Petitioner :SRI.R.K.MURALEEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/12/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.37138 of 2008
---------------------------------
Dated, this the 17th day of December, 2008
J U D G M E N T
Ext.P5 is the revision filed by the petitioner before the 1st
respondent aggrieved by Ext.P4 order of the Deputy Director. The
petitioner submits that though the parties were heard pursuant to
Ext.P6 on 16/11/2007, orders have not been passed so far.
2. If as stated by the petitioner, the parties have already
been heard, there is no reason to have delayed orders on Ext.P5. Be
that as it may, now that inordinate delay has already been caused, I
direct the 1st respondent to dispose of Ext.P5, if necessary, after
hearing the petitioner and also the other affected parties. This shall
be done as expeditiously as possible, at any rate, within eight weeks
of production of a copy of this judgment along with a copy of this
writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg