IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35026 of 2008(T)
1. P.IBRAHIMKUTTY, S/O.SAINUDHEEN(LATE)
... Petitioner
Vs
1. DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. DISTRICT EDUCATIONAL OFFICER, TIRUR
3. SUB TREASURY OFFICER, CHAMGARAMKULAM,
4. HEADMASTER, GOVERNMENT HIGHER
5. T.C.MATHAI, PRINCIPAL, M.V.M.
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/11/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).No.35026/2008
-----------------------------------------------------------
Dated this the 28th day of November, 2008
JUDGMENT
The allegation in this writ petition is against the 5th
respondent that he had misappropriated PTA funds of the
school, of which the 4th respondent is the Headmaster.
Petitioner submits that an enquiry was conducted by the
2nd respondent into the said allegation and that he had
submitted a report to the 4th respondent affirming the
correctness of the allegation. According to the petitioner,
while the matter was pending as above, the 5th respondent
has retired from service also. It is stated that in order to
realize the allegedly misappropriated amount, the second
respondent has ordered the Headmaster to issue liability
certificate and to initiate recovery proceedings. The
complaint in this writ petition is that thereafter there has
WP(c).No.35026/08 2
not been any further action taken in the matter as directed
by the DEO.
Although, at this stage this court is not required to
pronounce on the correctness or otherwise of the allegations
raised by the petitioner as above, it is only appropriate that
if DEO has issued an order as asserted by the petitioner,
necessary action shall be taken by the 4th respondent.
Therefore, it will be open to the petitioner to produce a copy
of the judgment before the 4th respondent and on
production thereof, the 4th respondent shall do the needful
in accordance with law.
Writ Petition is disposed of as above.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.35026/08 3