IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35154 of 2010(T)
1. P.AMMUKUTTY,
... Petitioner
2. RAMAN KANI LAKSHMANAN KANI,
Vs
1. STATE OF KERALA, REP. BY PRINCIPAL
... Respondent
2. DISTRICT EDUCATIONAL OFFICER,
3. ASSISTANT EDUCATIONAL OFFICER,
4. SHRI. M.MADHAVAN KANI,
For Petitioner :SRI.B.RAGUNATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :02/12/2010
O R D E R
K.T.SANKARAN, J.
------------------------------
W.P.(C).No.35154 OF 2010
------------------------------
nd
Dated this the 2 day of December, 2010
JUDGMENT
The petitioners and late Sarojini filed Ext.P4
application dated 14.9.2007 before the District
Educational Officer for change of management in
respect of Ambedkar Memorial L.P.School,
Kallimoottukani. That application was rejected by
the District Educational Officer as per Ext.P7
order dated 7.9.2009. Challenging Ext.P7 order,
the petitioners and late Sarojini filed Ext.P8
th
revision dated 30 October, 2009 before the
Government. Ext.P8 is pending disposal.
2. The relief sought for by the petitioners at
present is to issue a direction to the first
respondent to consider and dispose of Ext.P8
revision expeditiously.
3. Heard the learned counsel for the
W.P.(C).No.35154 OF 2010 2
petitioners and the learned Government Pleader.
In the facts and circumstances of the case, the
Writ Petition is disposed of directing the first
respondent to consider and dispose of Ext.P8
th
revision dated 30 October, 2009, as expeditiously
as possible, and at any rate within a period of
three months from the date of receipt of a copy of
the judgment, after affording an opportunity of
th
being heard to the petitioners and the 4
respondent. The petitioners shall produce a copy
of the Writ Petition and certified copy of the
judgment before the first respondent. The
petitioners shall also send a copy of the Writ
th
Petition and copy of the judgment to the 4
respondent by registered post and they shall
produce proof of the same before the first
respondent.
K.T.SANKARAN,
JUDGE.
cms